High Court Karnataka High Court

Sri D R Gopal vs The Union Of India on 29 September, 2010

Karnataka High Court
Sri D R Gopal vs The Union Of India on 29 September, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
AK'

3- The Chief {€_r_1g'LI1t:<::r Costructi0n_
Cor1tonmr:nt, South Wcstmn -
Raihvay, No.18. Millers Road,
E3t:11so1"1'I.'ow1:1 Posi,    .4
Ba1'1ga.10re 5360 046. . . . . E€_ESS'P(;}}f€D-E};v£~F_i'%S

This Writ Pettition  filed under Articles 235...  «. of
(3o1'1stit1T1tion of India prajv;i11g to call f:-H" e1f1t.ir#f: t_fr:<_:0:*;is in (,1; A. j
1,31/'2()08 on the file: of the Cc:I1t;ra.I=_ A.ci-111Afi;':j$tra,tivr: '~'i;'-.rfiba;:11a1, 

Bangalore Bc:11ch, Bangalore, in(:1z1diri'g '£116: jtid.gem6:1'i'i-,"'davgd
11/ 11/2009 pr0du(;t:d. at A11r1cx.urr:.~B éur;d pc::.*1i.':~:i:;v__1:t1c_V§ 53231:;
Quash the j11dgem<--:r1t dated 1 if 1: 19/ 2009 ' p&i$sé:1 "in 0.5.
No. 131/'20G8 prodmzed at Ai'1I'i€KUI'f3-B""Of the Céntgm At31i11istr2i,tive
'1"ri'bunaI, Bangalore Benclx, B'-anga1é01'é':.'A . f):if'ect to  'T't':Sp01'1df:I1tS
to C011:-3idc:'r thc: case of  _}f)i"_;ti.'f;j.()I1u€;2' 'vv. for appuintmctnt on
compassionate ground based on;_f1is*--appIi_Qé1t.i_¢3r1 {iated 28/9/2005
and to pass a_pp1"()pI"iatc.o1'ders.»- _    '   

This Writ I'°f)I1if'_iO4I}4§--.VvCO}':i1".i1§1§§,1,€)I1 f{i}I' _r:i"(i16:i"é "éfi this day the court
made the: f0Ii<Jwi11g't)I'C.1"C1f "   '  

 ***    

C(JI.1I}S€1 f0z’9″‘:i’i’€:_ a});§ei§.£3nt’ for time to comply’ with office

0bjc:Ct;i.0I1.

Foiir. wc’:~eks5.–.”t§n1c_granféfd for compliance fi11aII_V, failing which

_t:he p€:tfi£ic5I;- S}1aIi–«.r3uf;1{1ciV.disn1issed wi.t;h011t; any further’ (mic-zrs in the

T::¢:.m.

Sd/w
JUDGE

COP’!

fi “”/ «

(£35 Court of Kurutlkt
hnuaiutviifi 991*