1 % IN THE HIGH comm" 012 KARNATAKA AT BANGAIQRE DATED THIS THE 5*" DAY OF JANUARY, % BEFORE: THE H()N'BLE MR. JUSTICE A'NA1'~H7._ kk
WRIT PETITION’No.l922;’OFfi_0i36 saws . %
BETWEEN:
Sfi. A. G.
SioAGang&dha’:zaj£ih*I’_V__
1*’ Block, A1m<utim:;g572'_i'l .
I(uniga§VV'I'1ak:1:;.»':ii, '71"
Tumkui-v,vDista'ic:.t' 5 PETITIZNER
(By Shri. Kzaddy, Aivocaic)
'i.:.VBangaJi):i:'§iIeclzicily Supply
. '{3<31i1p:1fn§; Limited (BESCOM)
' ACéiuvc1fy'V3h:i\ran
Bangalorefi-60 O09
Rapngzsfintui by its
* Managcr
-‘ V’ Assistant General Manager
(A & P) BESCOM
Corporate Office
K. R. Circle
Bangalere-560 001
é but had not pass:-.d the SSLC Exarriination. It is stated
‘ V’ he had appiied for the post ufPr0baiiona1y Mazdour under the
” firs! respuxzdcnl. The minimum qualification prescribed was a
3. A. G. Sumsh, Major
Hindu, Sfo Gundaiah
Now working as Lineman
BESCOM, 0 &. M I
Kunigal Taluk V’ ” _{
Tumkur District ‘ ” .. V’
(By Shri. Arvind Kumar, Advcxzale fa}:
Shri. P. Changalraya Raddy, Shri. M. % . 1
Shri. Balachander, Advocates R:r’Rg:vspt3nd9:1ii
‘
This Wm Petition ‘filed _«i:ii’d§:r’;’;r{ic.l§::s 2263343 227 of the
Constitution pffigdis-,v-;:;ay’i13g’te the: impugned endersement
dated 12.1 ‘%s§§;cd N9. 2 vidc Anncxun:-B
and etc’ ~~~~ .
This psstiiion ‘§§ehsifig.__Becr: heard and reserved and coming
on for pronaginc-e11ient”:§f this day, flxe Court deiivered the
f’oIlowin_g:« ‘ V ‘-
I: is contended that the petitioner had studied upto 10*”
pass in the 7″‘ standard. He was selected and asked appear
6
uandidaics. Thcfc is, in any csveni, no :ii§r’_
interference. é
The third respundcnt has fife.-4v_.i”‘*.-‘z§av%!,e1′.v1 c’:i;A..1;
resisting the writ pefifion .
6. On an cxamin.-atimai VA V the facts and
uircumslanccs, <3-.1iEf¢1':r interference in the
lighi of the: £12: mam rcspundenl, on
ihc Vwgaarks obtained by him as
comparedig the: " is no warrant for inlcrfercncc.
Hen1;e§'£i:~:_wrii pa-1i_i§o':'2 ssdismemi.
:4 < Sd/_
Judge