High Court Karnataka High Court

Sri Girish B R S/O Late B. Ramaiah vs The Registrar General on 17 March, 2008

Karnataka High Court
Sri Girish B R S/O Late B. Ramaiah vs The Registrar General on 17 March, 2008
Author: Cyriac Joseph Malimath
IN THE HIGH COURT OF KARNATAKA A1' 

nxrmn 1-ms 1-an rm my on numcn       _

PRESENT

 i-'|'fiiI"iii.fi fiEJ"'8Ti£,i§: mvz  

     

Writ Petition E39. 4730 'cf: " 

Between:

S1-i.GirishB.R.  _  V   . 
Sjo 13.1;        
Aged about 32 yeafa_  V   _ 'é ' '
Wozicing as   

High CouItVo£.I{ai"s:1_at£iii§a.._ ~ 
'fiangaiore, ~ '1.

«paay.:n.pe:s6»;a %    &
And:  V'

.. Petitioner

 'I; «The  'V

I-l.q'=",h E'.-'3-m.*t {if

 s:nt.ré.u§h¢;%D-M

Q; %

Agcd"'aboiiit 31' years
gsmt. Mmanmi

V. Afigcdabout 38 3,'

  Sfi. Gflarish Kuirnaf
  Aged about 30 years

1 L L'  ' "  Sri R.Rangaawamy



Respondent 2 ts u an

Working as Assistant Court Officer
ii-igfn II ,,,,_ n;_1__a

Bangalore – 560 001 e . é ”

{By Sri B. Srinivasa Gowda, Govt. Advocsgiug ‘

…ie wfit pc1.iti;-1.1 cr_n_n.i_mr up _gdmi”_ii,e;;,on.: the”

Court delivered the following:- ” % kk
CYRIAC JO§EPl_j 0.4.’ (OE1_)__ AA

1. The g]’iCV£ll1€’.'”C4 iic was not given

pmznetien m t11i:: cadzfegf–.&.i;i;fLa…fiet _(_.3-;rmjLQEt_:er wlien it was due

16.01.2007 Vito the V1″ Gompiaining against the denial’ “” of

promotion._ In it is stated that vide order dated

:_v:.t4′;.0’8IEw7;”-.:Ait]1g_ C1iief’v–J-uaziice had rejected the request of the

gietitioner him as Assistant Court Oflioer-with effect
V..5’VAVcco1ding to the petitioner no such order was
him at any time. The matter h’aa_ been got

\.r_«.eii*;i_=?’1’_..’_ii’_.l_11r_angr1i the learned Government Advocate. It is seen that

communicated to the petitioner and hence he is not in a to

know why his request was xejected. Hence the

disposed of with a dim-etion to the 1″ xespondenth V’ e

to the petitioner the older of the Chief Jnstiee

C representation of the petitioner:.__V”‘-~T].’his” L’

period of two weeks from today. oifler if the
pefit_io_.er i- still. aggrieved Vb3r’ej*._l..§ie1nofion to him with
h :1 *”.ertf,?”‘~’te'”fik a .*’3:’–** writ
petition chafiengjng onieri s..xejee,tVing” Eiieiepresentation. The

writ petition is of shove ‘tennis.

2. The Registiy a copy of order

to the 1’f. respondent.’ ~

up

Sd/-

Chiei ]uS’£iC39