_ 2 _
2 CHIEF AQMINISTRATIVE ENE
VIGILANCE GFFICER
MYSORE MINERALS LIMITEB
REG QFFICE NO. 39
MAHATMA GANDHI RGAQ
BRNGRLORE " 560003.
3 THE MANRGER
BAGESHAPURA
KUILAN WQRKS
ARASIKERE HOBLI _ V
HASSAN DIST - 573 'ETs'poN;DENTs
{By 33:2; CH}\I\fDR.?>'~\K}%N'§'H_«R GGULAT, T'-EXDV.
THIS WRIT =}?ETI'ITI'C$N j-13- _E13:T§:':> a:;ir.3':3§:R. ARTICLE
:26 AND 2.2f:..<'<:::§'_--- THE T C<f)N'S'I'ITL¥TIQN OF INEEIA,
R.z--:::{I_:=1::; TO T115'. "R; T.0jj--r:3¥:zgr:*f ;9§=:;vza.'>TI;~¢ TO
THE. ,19}33T3:f{':%i<:mf:;'2V'";23;1.,s<j---»iT'jTAHa_.,}Tv--".:1N_V*3:H:a:.._C;§r:'I:::E ORDER ET. 4.?.200:3
VIBE AN}:-:>,_ wERE'~.PRé:M<fH*..§1.: AND TO GRANT ALL THE
c0NsEQz_rEN=TIAL Ba1~;éEA:«'1T':"-tTT.
2
P
fmlg WRETVV ?§.1TI'.'E'ION CCMING GN FQR
;_'j 'P.REL'ZF1I£f$.3\J§?z'A HEAR--T--:q" 'B' GROUP THIS 323', THE
COURT §'AS.SED«..VTHEZ FGLLCWING:
O R D E R
:”’1″
33″
VD
I héva heard the learned Counsel for
“$arEiesf
In this case, petitioner has filed a
a re@resentati®n as per Pmnexu£e«F to censider
E
~.
premetgsn. There 1% no reason as to why the
.. 3 ..
his Case for premetion on the ground that hiére
juniors have been promoted te the poet fir g§geL¥{‘
Resistant in the grade of Rs,5,?QQ.§W§r§§b?%fe
Since the 1,” respondent did
said representatien, the §e:;ti¢n§n egg filefi
this writ getition fie: e figméeeeeedireeting
the 1″t responfi wt “to yes; ideffi the said
Li)
. …. ‘… ….. ~.~ » –
representation_1nuacCerdée¢efwithrl’w.
5}”:
«.20
‘ Materiel en rederd fileafly establishes
that the petitioner nae filed a representation
5…».
D
Q
as ger’Annefiure:? defied 21.7.2908 reeuest
H)
O
¥”‘i
»ondentJ*teg eensider his ease
part. I direci the 1″ respondent to
the said representation ffiknnexure H
accordance with law within a .:[:%'<c3'»¢':?,iO<.?.'9_ ovf"'i't'i3r€~ve:'A.
months from the date of recé«ip:f,Ai"?3fii"cvépy1
this order. It is harebgk-_s§i;1..arifie_d'i;hat"ftE'1'i;é
order should not b@ ,.;1nde1;s–t<:}cd""~-as e§€:;v»r.€a=$%5ing
any opinion on merits4"of'-t'i:e:':'»§1a1i'tV§: in one way
5d,…
judge
Kmrl