Karnataka High Court
Sri M C Shivananda Swamy S/O Late M S … vs The State Of Karnataka on 22 February, 2010
ix.)
AND:
1. State of Karnataka,
Represented by its Secretary
to Government.
Department of Labour.
M. S. Building,
Bangalore -- 560 001.
2. The Labour Commissioner,
Government of Karnataka, it
Karmika Bhavana,
Bannerghatta Road,
Bangalore -- 560 029.
""R-espondents
[By Smt. M. c. Nagasiiiigg
This Writ iéeiiiioh filed underjirticlles 226 & 227 of
the Con.stitlutilon*--1;;:,'Qf ll to issue a writ of
Mandamus,"{"1i_i'ec':ing, the respondents to fill up the
sanctioned 'v'ac'ari't»,,pposts, "in the office of Labour Officer,
Sub Divisionl and 11,. ch.i_l(magalore, forthwith etc.
This petitienlconring on for Preliminary hearing in 'B'
., groiip, thisVvpday,' 'the___C.ourt, made the following:
ORDER
~_ petition, the petitioners have prayed for
-V isstie ofia of Mandalnus, directing the respondents to
llgfili the sanctioned vacant posts in the office of Labour
~ ofiieér, Sub Division I and II, chikmagalore.
C7I\j’~x,/’L
2. Learned Government Advocate appearing for the
respondents submit that they have deputed one to
the vacant post to Labour Officer, Sub
chikmagalore. Further it is subtnitted–“ti1a:t~..
months time the respondents wilii-__
3. The subn1ission__ of the___t:uIea_n<.aed Advocate is
placed on record. . .
3d/w
IUDQTZ