IN THE HIGH COURT OF 4_
DATED THIS THE 4TH DAY.RO)
BETWEEN
S H RAVINDRATPPA
SFA 10/328.,’ j
PAPER ‘
BHADRf’IXf}:%;1′.HI’:’1::§;,: ” ..
AGE 53_YE’ARS..__ _ ; PETITIONER
{BY ADV}
AND ;L
‘ _ 5»–.”POE1~1ERALV1VIANAGER HRD–A
» MYSORE PAPER MILLS LTD,
— _V’B’If.’U–U3-RAVATHI.
VIz’R’11;3i§IATKE
gf
IRO’, HRD & P DIVISION
” _ MYSORE PAPER MILLS LTD,
BHADRAVATH1.
A MA}1ESHWARAPPA
DLO, HRD & P DIVISION
MYSORE PAPER MILLS LTD.,
BHADRAVATHI.
bi
4 MARUTHI
PLO. HRD 8: P DIVN..
MYSORE PAPER MILLS L’I’D..
BHADRAVATHI.
(BY SR1. M R C RAVI 3: K V’
ADVS FOR R1, 2 & 4) ‘ ”
THIS PETITION FILED 4_ UNOER * ART1C§,E..’:226°’;a{I227.
OF THE CONSTITUTION OE_”IND£A”P.RAY1NO DIRECT
THE R1 TO PROMOTE PE’I’I’l”l{_)NER w;E.A_E.’ ‘16.9.1997 THE
DAY JUNIORS PROMOTED AS-..P.ER ANN–E,
SELECTION DATED 31ov;..1 0. .1 997 ;”AND’ “ETC.
THIS I>EfIITIONVV_CO:yIINOfVL o1N..’vEO_*I1′.’HEARING THIS
DAY, THE COURT MAlDE’T_i-IE FQLLOVJIPJG:
Sr1″It;vl\llaTIgei1aT11hav—__Rao, learned counsel for the
petitiorTe_TtIIsvuE5zni’£:S as the petitioner has secured
‘V , aw»/’_
miluntary retireTr1ent from service,Lthe relief in the writ
I ‘ ‘p_etl’E.i0n ‘is “rendered infructuous.
I rejected as having become infructuous.
_.ReeforLding the submission, the writ petition is
§ 61
sd/~
JUDGE
ln.