Karnataka High Court
Sri Lakshmana Murthy K S/O Gowde … vs The Bangalore University Reptd By … on 27 June, 2008
IN THE HIGH COURT OF KARNATAKA AT " %
DATED THIS THE 2% DAY OF JUNE 2oe$%R If T T
THE HONBLE MR. JUSTICE AJf1'..,j;'€:;UN$T.k"{R * A
WRIT PETITION NO.3'fiWiv,:O/Zodééféiffi-I AA
WRIT PETITION.'N0,.3?'Qg5j'2QO6
BETWEEN :
In W.P.3210/2096. §;
Sri.Lakshnt1a1f.1_a Mmfitay _ '--
S/o.Gowdcf'VGo£vda;',_ _
Aged 53 Y€3J'S;. ' . ' ' pi M Qw
Working as 13'..ssi--star3tf.," ._ Cg ¢.~«*:_ \;_.ge.r«'
Syndicate Sectif'i:h£:v..(3x.*)§r1stitution 0f India with a prayer to
'me mspgmdent to reckon the retrospective
4' Iegulafizafjon of the pettitieners, in the
st of Junior
.j'Assie-tant \iv;i1;h effect fi*om 01. 12.5' or all service
_H_These writ petitions coming' on for pre£munary' '
)4/W' in 'B' Group, this day, the Court made the
V ".;-TAA'.VVf5etition of accordingly. ,
-5-
seniority. That having not been done, I am of the
that a suitable direction is required to be gven fco mt t
respondents to consider the objections of the
and finalise the seniority list A ;_o
Consequently, following order is: – ._ .
(a) Petitions stand; the
respondent to of the
petitionere to prepare
the outer limit
of Q-fxte of receipt of this
order. .. .’ J .
(1)) Indeed if entitled for any
w «_ which flow from fixing
they shall be paid.
Sd/–
Judge
6–8–2008
ORDER ONLA. II/08 A
W.P. N0. 3g10/oamb/Aw \x;5I3§ :A
An application is
preamble of the judmqent instead of
1.12.1998, it shall ‘4 Application
granted. I\ieot;*=~saz’y.,_ ‘ ‘ cut in the
,, ….. _ I