High Court Karnataka High Court

Shankarappa Basappa Guddad vs The State Of Karnataka on 12 October, 2009

Karnataka High Court
Shankarappa Basappa Guddad vs The State Of Karnataka on 12 October, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT or KARNATAKA, BANGALORE
DATED THIS THE 12TH DAY OF OCTOBER ':2D'oi9.

BEFORE

THE HON'BLE MR. JUSTICERAMI  RDDDY 

WRIT PETI_'[ION N0.28V757~ 58  2oo9Is"png;I  *   

BETWEEN

1 SI-IANKARAPPA BASAPPA' GUDDAD
_ AGE 61 YEARS,' RI"£T1RED;--C,HIEE OFFICER
TOWN MUNICIPAL 'COUNCIL _' ._  " .
LAKSHMESHWAR, ,_1jIs'IRIC;fr c}AIjA<;--. 

2 MALLAPPA'I;v,ViR.UPAKSHAPPA"HOOLI
AGE_.@5'»YEAR;S,"QC_C' --:.._CI-vIIEF OFFICER
TOWN M'U'NICIPAL"COUNCILg '
NARG'U.ND','1«:D_I_SCF. GADAG.._.._   PETITIONERS

[BY  S_{----'i-'§'VfVA'1'§"V!'fL-',:$.:|.,wfi:'BA,V'.'I)',:::S.V;" ADV)

AND:'_'V 

1 _; "IKE STATIDCF KARNATAKA
J  RELPTD. BY ITSIISECRETARY

« DEPT,  URBAN DEVELOPMENT
'  _V'II§ASA_SQUDHA, BANGALORE -- 1.

2' . "D'I'DIRI«§:':TbR OF MUNICIPAL

 A}:JI$rII.1\?IS'I'RA'}'ION, GOVERNMENT OF
 DEPT. OF URBAN DEVELOPMENT
(LQCAL BOIJIES AND URBAN DEVELOPMENT

r. " «.._[AUTH'ORITIES), M s BUILDINGS.
 JBANGALORE.  RESPONDENTS

SR1. SHASHIDHAR S I, HCGP }

£s”i

THESE PETITiONS FILED UNDER ARTICLE 226 &
227 OF THE CONSTITUTION OF INDIA PRAYINC: TO
DIRECT THE RESPONDENTS TO CONSIDE.R’V.._’TH=E_2IR
REPRESENTATIONS DATED 19.9.09 AS PER AN«N.–4L’V .51′ EBY

ISSUE OF WRIT or MANDAMUS; OR ANY _OTHERCfVJIf{E—-‘{‘;

AND ETC.

THESE PETITIONS. CCV3MI].’5IG~:V out

HEARING, THIS DAY THE ‘co1:;RT t.v-MADE

FOLLOWING I

\’ o

The seniority the other
empioyees matter of
proceedin;«.gS 2000 disposed of on
10-O Appiication Nos.6843 8:
6844/R2oo’1 9-6-2008 Annexure-“B” of

the Administrative Tribunal, Bangalore.

A that View of the matter, the Very Same

been brought by this Court over the very

Sarzriegrehef, it IS neediess to state that the petitioners

“:C.T_hai}eA_A_an alternative and efficacious remedy of filing an

Eippsai

.~»»'” M.

[before the Karnataka Administrative Tribunal

54’/’

under the Administrative Tribunals Act and in that View

of the matter, I decline to interfere.

accordingly, rejected.

KS