Karnataka High Court
Sri.K.Nagaraju S/O Late … vs The Managing Director, Ksrtc, on 24 July, 2009
IN THl';§ HiGli COURT OF KARNATAKA AT
BANGALORE
DATIEZDTHIS THE 24"' my 01:' J1TL§f"2fl':»§§'..: f Q
THE uomsu; MR.Jl£S'l'l()l1'. an 1%;:,:%§2A131.(;§R;t;sA':s~;%s:{« %
_yymR1*1' PE'l'I'I'1QN N(3.k170s5% S:K)~
BE'I'WEEN:
Sri .K.N agarajzz,
85013136 Kempcgcwda, A
Aged about 4? «'jse_a'3*s,
Rial? Ranga'i4_afina3*iVk}p§:aiu, _V f- V "
Boianahaifi P951, " " .
Biiike1f§__I}Inhl.§_;''' 71.; ;___ _
Hunsilr
M}*sofe:_ }"3é:4~f.tri-::t-V5~'.;7"V"¥- 1 G3 " V. .
('By . V
V ., A. ..... .. N
"E, T Dirsctor,
A '-K;SRTC'~,._ V
=.,Cent1'a!_ {T3f¥§ces,
K..H.Rnad,
Shanihingar,
" * VT 'E3angal<}re-560027.
The Divisional Controilcr,
KSRTC,
Mysore Urban Division.
Bannimantap Read,
W
..PETITl()NI3IR
Mysore-57(XX}2. ..RESP{)NDE.N'I'S
(By Smt.H.R.Renuka_. Adv.)
This Wzit Pafihnn is flied under Articics 225J'ana%
the Constitution of India praying to direct the =39 change fizz:
cadre of the petitioner in any oth_ex.. gquivaiéfit »p:33i= iii. fiae " "
Corpnration with pay protection by accéptmg the of
the Medica} Board dt.2.3.09 vide :ihis"w:'it. ';)£:&tiiiL{:11
cunsidering the reprcscntation,dt.9.3.(}9 made bgéfchév fi6?IVfi_0.fIi*f " *'
Vidfi Anx.G.
This Writ Petiticm, .comin:g---oii1'V-thr»..prcli§ziit:flI'}ef%..§§£:aI'iz1g in
'B' Greup this day, the Court made ti':-$fQI1:)wing:
This pc.titit;ifr-.,i:s1Vii'feci: s3eki'ng to issue writ cf mandamué
tn cfinsidér.__<tfh:: dated 2.3.09 given to the 2""
V. A_ rcspiyndéiat at 1'\I:ifl'«"'»'15'.Z_1__1.T.'.'3'hC37'.
~. f'%aéfifinncr said to have sufibred a disability whiic
an énught for an aiternative job. In this regard he had
gariggr ram-,d this Court in W,P.Ne,3651:'08. At that time it
{was diracted to the petitioner to appmach the Coznmissinncr fir:
an altcrnativa job. Thereafier, the petificmcr also approached the:
W'
2"" respendent and submitted a representation. As the
certificate issued petitimxer said is have suf'§'ere:(ji~«~~e?§'{"§§-§<':i_ S"'?§':':jidf
disabihty, as such, be is seeking for an aitcmatisrrrjsmbv. Hencé; it
is for the 2"" respondent to considgfir hisA;-%:;§1=gS§=§.;}tz=3.Ii<::3"~-Lgfi
eariicst to extend the benefitbi7…:;]tefh&,tiizs v’;’o3;>’vV’iM1ré.;
with law, expeditiously. _
3. Accotdfiigly, p¢titie;§§ga2«:.§sxyea, ‘%
Bkp.