IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 8"" day of November. A'
PRESENT__
TI-IE I-ION'BLE MR. JUét1f1i31§N. kgmfi "
THE HoN'BL:«§ MR.J'UéTI*i§E:KRALI NAGARAJ
wan 1?etiti0'r1"\Efi.'&32'39'3_ ¢f;2O"()é2; fs~cAT1
BETWEENQ . _ " '*
Sri SIVK KL1_ki*é:*7a
30 years " ' '
S/0 Sri C RKu1<,_réj~--2i'-- " <
Occ: EX€é'£1tiV'€ EI'I,giAI?_€:€1" v{.CiVfl}
Planning a1id._De»sign '-
Sotgth West Zofie. _____ H _
= ¢DV'epa1*t"1nei'1t.« of Posts
~ _E'E'1Q0r, 'RiV£S"B_haVan
' ._ '<:1_T15:FP_(_3 »-Compojund
' Mysore 'R'o--aci' := "
B2;r1galore.:" £360 026
.. Petitioner
(By Sri P A Kulkarni, Advocate]
//
fl;/»
Ne{2v.._De1h1 1 io"
EJ
Depa1'i.1'Iient o['Te1eCo1n
to be represented by its Director [Civil]
DOT Head Quarters
No.10" Floor
Chanderlok Building
36, Janpath
New Delhi -- 110 001 _
Bharat Sanchar Nigam Limited ' D
By its Joint. Deputy Directoi' Genera} {Bu_i3ding
BSNL Head Quarters ' _V
No.20, Sanchar Bhavan°a,
Ashoka Road
New Delhi -- l10'"O..Q}_
Departmenj; "of Pos'is__ Head Quarters
'Postal 'Servic.es'e}3oa,__1'd __
Da,k4'Bha\raIi. = '-
r.:h1e£.Engmé'éficmi)
..So.uth "West Zone
* _De_pa 1*i:ir_11'_t,.r1t of Posts
1' F1'ooor,,"RMS Bhavan
GEFPO Compound, Mysore Road
Bangaioi-e _ 560 026
Superintending Engineer [A 81 P}
South Wesi Zone
Department of Posts
3
I Floor. RMS Bhavan
GEFPO Compound, Mysore Road
Bangaiore -- 560 026
6 Sri Har Bhajan Singh
Superintending Engineer [Civil]
BSNL Civil Circle Rohtak 124 001
Haryana
« . .R_es:p0t1derit.s
[By Sri V Narasimha fio_1ie. }$idveC:--tte).V , »
This Wif1"t. 'fileetiih 1'izf1c1.<:r Articles 226 and 227 of
the CO1'lStii31Vlt'1"~';)i:5_':' Of 'mdiétg praying to quash the order dated
27.7.2
G04–.tAp”a»ssec’}; *i1″1′”-.O;A.Nd;’5{}0/ 04 by the H0I1’b1e CAT;
Banga10re_Be’r1eh,_ “Barigé1lQ_re_ i_’.e., impugned order AnI1eXure–A
and fu’r_th’e_r be_p1easedt’tC…§’1l’1Qw the O.A. fiied by the petitioner.
This ‘Nrit”– Pet’1tiQ”r-i._ Coming on for hearing this day,
N. Kumarkl. ‘in.ad–e the fdllowiiigz
1 it ” 0 R 1) E R.
.’I_Tie’~1:ea1fned for the petitioner submits that this writ
. ‘petitieh’h_as”:.)e’t:ome infructuous, as the subject matter of the
g//……-
writ petition. 1.62., the order of transfer which i1″1y’ ‘1’urn has
become infructuous due to subsequent. events. ‘ ‘ n’ ”
2. The said submission plzibed fin Ii”c:cQ.Vrd_. . The inritf._
petition is dismissed as having become V
Sag
Em:
3fi§g§