EN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THEE'; THE 20?" DAY OF' SEPTEMBER 2010
BEFORE
THE HQNBLE MRJUSTICE RAM _
WRIT PETITION No. '
BETWEEN:
Smt. N. Rasiabi
Special Educator V _ =
All India Institute ofS1é'ee<:.h H'ea;rif1g§_
Naimisham Campus T A 5' . " v
Manasa Garigotri V
Mysore ~
. . .PETITIONER
(By Sri M. Thimmaraya
Swamgr 8: V .C3.«. Df_S*Qti;:.i9., AdVs.]
" '1' ~ T1:ieDE1ft€_et01-
A " Mysore -- 570006
_ 'AI1.1f;d"1'a_Vlnstitute of Speech & Hearing
VMi11iS.t.ry Health 8: Family Welfare
V Goveriirfient of India
Navimfiham Campus
Marfiasa Gangotri
4
NJ
4
2. The Secretary
Ministry of Health 3: Family Welfare
Government of lndia
New Delhi
RESPQVNBENTS
{By Ashok Haranahalli Assts, Advs. for R1 id' '7'
Sri A. Padmanabhan, CGC for R1) " i
This WP. is filed under 1:22.'?-t.of
the Constitution of India praying '._d1_1jectl§ tiger.
respondents to regularize threl' service. of applicant in
respect of her appeaifiag for irilteririew invpursuance of
AnneX.S dt. 14/1 1 /05 and’ e,£?c,i’
This “”lfV’I’§}_:’Vr~_,”-‘i8 coming o=n.”for.._QfC1ers this day, the
Courtllrnadeifthe ifollowirigz it
D E R
_V In 4/ 2009 filed by the learned
. V. = A for resijorident, it is stated that the respondent-
“ils’r~.r:otified by the Central Government to fall
i;vithir:’ Apurview of the Adrninistrative Tribunals Act,
.c l.98z5’w–(:for short, the Act), and therefore the matter be
f”‘7«wz:.tmIz»>~
W-
\
‘1
,3,
transferred for further procgeedings before the Cz-2m:ra_£
Administrative Tribunai, at BEiI1g”Ei}€}l'(;’.
2. There is no opposition to this memo. T
3. 111 View of 8630.29 of the Act,
directed to transmit the paperés
Administrative Tribunal at
proceedings.
Matter stands ;:§.0sed,.——-