Karnataka High Court
Smt Devaki D/O Late Ramaswamy vs The State Of Karnataka Rep By Its … on 12 January, 2009
IN THE HIGH COURT or-* KARNATAKA AT
DA'£'E£t '1';-us THE mm DAY or swam? 2099 . '"
PRESENT
THE HOWBLE am. an. DiKAK.ARA!§';.C:1flEF Jtimxcs "
ANI}
ms m>H'm.E MR,{;;;sT1{:E-xé;_:;.'sAnx-igrizzf
Writ Jggpeai No} 1552
Bczétwcen; f '
Sm. Devaki ' '
Aged about 56 yams ' V__
3310 iate Ramaswamy; '
Working as Thais: "
Town Panchayath, "1'~£:»*:1a_;1:¢'5;1;iVg:a,%i'£1 »
Bangalore Rural I}istriic'si--~V.._» Z u ' H' .. Appellant
(By Sn", Slrzanthfs. L 'K?.'lI1'1.Ei2E',V for M} as Vagdevi. Asscxtiates,
Advocates) . " 1
.....
L T116: Stétifi of
Rep.’ 1733′ its”
Urban E-evekoisiinetit Department
‘ M.S.Bui1éi;:g; Vidhana Veedhi
i?»..anga1o1z:=; 41
{ ni_)’i1*::§;:t0i; of Mlmicipal
“‘.$<i:;1i:ti$%ration in Kamataka
~–V.~.V."{'owers, 933 Floor
Vigjhiana Vecdhj, Baugazm M 1
" .. 3.. , The Deputy C'.0m1nissim::er
Bangalore Rural Bistrict
Bangalore —- 1
his appoinfmant was not against any regular post. Thcfefgm,
finding no reason to admgit the writ appeal, the same — K
without prtjtzdice to his fight to challenge 'tE1::– V
21.12.2004, ifhe is so advisfid.