EN THE HEGH Comm 0}? KARNATAKA AT BANGATI_..,Q;t;{19_k%
DATED arms Tm: 3&0 DAY «:2;-' JUNE 204238 % % -T: _
- !:3§2}i*'()i<it}
THE HONBLE ma. JUSTICEv"AJFI"«§§«"',§§LE'{$3J?§;'§"_ X
xvmr PETITION No;4$.;1a2;2@Qsgs%L:;2eg%%
BETWEEN:
SR1 MAN._IUr~IA'£'H CHDLIR
8,10 MAHADEV CHOLIR,,
AGE 3:2 '{EAE~39», .
R;:";.MA"mRi§I rgzéa.-'a:_ A
RES1DEN'r:A..L._ s3.r::&:f;:é:'s:;,,_ He3.R*'1'1_, ' ' .
IND} "i""ALUI{, DES'f'.;V»i_3iJfijf?Ul'~7'. . ,..PE'1'i'i'10i~u::t<
(By
AND j:-- ..
A "*';"il§E*»'A$;4Tp;*1fE OF ;:?§é1§:ATAk;A
' V V' --REP.RESE.N'f§:_xD BY ITS
V V ,PRiP§ICT1§PP1LAvSECR~ETAE?.Y
._ " £)EP'i',Q'E'. __S'C~f}€f5£.AL WELFARE
A 'aa¢.:-:.;-«;z..::'r,a)sNc;, Hl\N€}i\L(.)RI~1
¢ sEc£é§:TAR¥
n J 3Z}EPA£éTMEN'F OF Ri.3F«'.AL
V. ' BEVELGPMERT £5 PANCHAYATH
_ v __z~e:?;.a, M Sf~§tJlI,£}#i\£(},
r~3I\r~:<;m_.<)+es«:
SECRETARY
§33D¥.fCA'I'iQN DEPARTMENT
{PREMIKEEY 85 SECGNDARY
EDUCATIC)N),M.SBUILDING,
i~3AN{.':AL()i<TE.
Scheey ' The fietitiefier elischarging his duties in the
V' ' seh 06% 1' eiilee then.
i_ssued~..by ..§;he,LA€}eVemment speciiiving certain conditions,
H {fie 4:11 respondent to til} up the posts by
agency' '1.e., the contract appointment. The
'T lqfeisoilution has been passed by the 4&1 respondent taking
ORDER
The 4* xespondent issued 3 ‘ 1 g
appiicatrien fer the post of
petitiener applied $331″ the ,pest ‘V
the selmtien process. The petit;i€5e.:é§:*
merit list by the 4m the
reservation r0ste:r. Iie vAi§é:>;v:’._f;§1e past {)3
Assistant Teael:_1e:’* per order
dated 21. flee petitioner was
directed end was directed ta
work at Afiaeodagrgf De-sai Mode} Resideniial
V’ is aggrieved by the Circular
fl./.
-4-
decision to 1313 up thc posts by treating the appointmcaztp
oi’th€ petitieners as oniy an adhoc; arrangement. »V ‘V
3. The gziavance of the petitigzxgcr is ‘4
authoritiers am Heating them i:1(1i1i1’eI;€:I1t3§§? i’
them salarfz. The aut11oritieé§,–V_%ap;§}ia.ar::
action fer filiéng 9!’ the pqst h§1€1:. b}’ i’hfi mmgm; by
cantract appointment b}? Hence,
this petiiion.
4. Whcfi it is brought to
my n<;~tice'. tha;.t. …_:;ovr;=;red 133' a ruling of this
Caurt in W;VP:.'E+¥o.:6'56 ¥§:]2..:(§C%9§4'aisposed of on 17*" April
2008 This cam: V_§5\?VI'1i1eV: disposing of the writ petition
§::aS di;;ect§d_ respondents to consider the claim of
the!" light of the recommendation made
vbggr Efficcfifivc Directs}: of resp9ndent–Soc:iety
' pigajsuant {Q a communicatien, as expeditiousiy as
K ;§Q.s$fi tV§l}e'AA'and further to extend their services till their
' ' 'ya-fiféscntations are considered.
fl
-5-
5. Follewing the said ruling, this writ getiti-on aiso
stands disposed of directing the 4th respondent :9
consider the claim of the petitiener in the light 9?
recommendations made by the Executive
resporidenb-Society: as exmditious}.3z””£zs« p~.§ss_i.?:-jiev
further the petitioner’s Service shaifbe 11:13}
representation is considered.
With the above V disposed 53$'. 4' Z V V' % 5. % Adéitionai Government respendents 3., :2, 3, & 7 appearance within their xveeks;.'«I * V V V' " Sef-g Iudgé ere