Karnataka High Court
Shri G Srinivasa vs Union Of India on 2 November, 2010
')
..'__
THIS PETITION FILED UNDER ARTICLE
CONSTITUTION OF INDIA PRAYING To sfIRIE,CfI'*-
RESPONOENTS TO CONSIDER THE CAsEj~.,o-Iii «T£i_E*~. '
PETITIONER FOR SELECTION FOR" TPIE 'POsTV'-OP' M?Es'S
HELPER BY RELAXING THE AGE I;.,IMITPI=;>(Eo AIINI3'ER.._T=IE
NOTIFICATION AT ANNEX--H; TO'I__Tl~I_E PETIT'IoNER"~~IN*..V
ACCORDANCE WITH LAw'fI-INDERV. VTHIfT'V.vFA.C'-ESV--I1AND--.,'
CIRCUMSTANCES OF THE CASE:
TIIIS PETITION 'oOM_INo" "FOR PRELIMINARY
HEARING IN 'B' CROUP;-IIIIs. EAT, COURT MADE THE
FOLLOWING: I
In tlie theIiI'jg;5tifi'catIiCon dated 31.10.2008 of
the Qvofifernniifentli Ministry of Personnel, Public
Grievances and Pe_jnsions.jlDepartment of Personnel and
Training) Vdthat the provisions of the
I..I,I_A€dg{InIstraIIve Tribunals Act, 1085 (13 of 1985) shall
respondent --« Navodaya Vidyalaya
Sarnithvi,’ is needless to state that the Central
Adrninistra.tive Tribunal constituted under the said Act
it ‘~Ihae-Iitthe jurisdiction to adjudicate upon the lis brought
-~-before this Court in this petition. Having regard to
Section 29 of the said Act providing for transfer of
M
W3»
pending Cases, this petition requires to be
the Centra} Administrative Tribu_n»a»l.__’
In the resuit, the Registrjfiis ‘ti;:%f1si’:+1’é
the proceedings to the
to deal with the <:as__e from…the__stage'.tbefqreitransfer.
Parties to appear befsre j. _Administrative
Tribunal on 2531 1__.20:1'O."' ' V
KS_