IN THE HIGH COURT OF KARNATAKA,
DATEB THIS THE am DAY OF DECEMBER
BEFORE
THE HON'BLE MR.JUS'I'I{3E
WRIT PETITION No.15t:i:'*327,'?"2i3:0$'*{-S_ j
BETWEEN:
Sri.M.Srinivasa, V
S/o.M1mibwa:ny Reddygi _
Aged about 36yea1*s, '
Workzing as CI'/.Band,_~-- _
P.No.913lO2€s3'-1, I =
C.R.P.F. Gmup _
Yclahanlm; .
(By $1ji.K.'Si3'r1xivasa,A}3;£iv;'jV
Offioc,
Pélioe Force,
C.(}'.O.";C<:I'npiex, Lobhi Road,
xfigw {)<:__lhi-1 10 003.
" Deputy Inspector General
. gr Police, C.R.P.F'.,
" ..._.13roup Centm, Yelahanlca,
Bangalarc -560 064. ..REsmNDEms
(By sn.H.c.smdmmn, Adv. for R4 & 2)
h/
This Writ Petition is filed unda
of the Constitufion of India, praying to --~.fquash'=- the':
impugned order of transicr dt.19~11~2O03V..vis;1c"~An.x.M" ~.
and the endormment/reply dt.fi*3'~'-' i1:--2C108_. .v'id¢:
issued by the second mspomicntj A. fiand
respondent to continue the petitioimer
post involving light duties by at Gi’U13p__C6_l1itI’8, _ ” L.
Ban@lore, hitherto till the fit ‘
to resume the normal Vdufie§«._of-.VfCP/Eaxid in the
alternative, direct the by_,mcans of a
writ of mandamus to cx)i:sic!e1:V-t_h&~~.cas?e% d’ the petitioner
‘” for referrmg’ his case of ‘Ii fer medical’
invalidation and V9 – _1Efg=:ti:i’e_.m”t:Vm’ vide Anx.P
dt.22-11-2093;-._’_=
This ;’ on for preliminary
hmring t1jisA'<is+zy,__t11c made the following: '
t " eilnnm
*1 «./8 *1i!'1gH "" some fmie, the learned colmsel
submits that the writ may be
di$p-used" permrttmg' ' the petitioner to make
'A 'V ' xegtxjeséntation for voluntary mlzimment on medical
d8.
34/
2. Accordingly, permitting the _
make representation as prayed, the writ
disposed of. If such mplfisergtfifibia ._ .;
authority concemed shall co»n-_.sideA:i’ .,
law and pass appropriate V
the date of receipt of
Bss.