High Court Karnataka High Court

Sri Prakash S/O Basavantappa … vs Life Insurance Corporation Of … on 31 July, 2008

Karnataka High Court
Sri Prakash S/O Basavantappa … vs Life Insurance Corporation Of … on 31 July, 2008
Author: S.Abdul Nazeer
IN THE HIGH COEERT OF KARNATAIQA

CIRCUITBENCHAT

mxan THIS THE 31" DAY OF  {   4' *  V

BEFORE  ~

THE HON'BLE MRJUSTICE S. ;vAz2a§iR  

WRIT PIEIYTION Noiéqt 742293 7:   

Between:   . if V

Sri Prakash,     
Sic Basavaniappa K§;2n1:fi:, " J '"

Aged abc-12:: 39   3.; x  V "

Rib 1\zIer1asi:1ai{.2Li MC,-ndf{31;i, "ii '  ' ' ' ' » .V 

Hosayallapur,  --   " '

Dliarwaé --- 589  V ~      Petitioner.

(By Sr£ 1.3. Shstty,   A
     %%%%% 

1  L.Lif;:.Iz}sa1fa:;ce Csnfzoration of India,
Divisioxlal 'O_i§ic'e;.,! ' '
'iemfan Pzfrzkash'? P.i3.Ns, 16,
College R9a.d','Dha1'Wa»d ---- 58{) 001,

  --By its fiivisionai Manager.

   V."x1&iiss.4¥;,aIi£a Chennabasappa Karavarmvar,

--  hzfgjei, preséutly wetrrkjng as Assistant,

  V1.30 eflndia, Badami,

* u 1 _ % Bijaptzr District.



3 Miss P.V. Neeraja,
Dior Sri ?0ra3 Vetikatramana,
Major, presently working as Assistant;
LIC oflndia, Baciami,   é
Bijapur District. I
4 Sri Srinivas Manohar Teikar, , _
Major, presentiy Working as 
LIC ofindia, Athani Taluk,  VA   T" 
Belgaum District.    ';';..L,Res;i0nd¢11?.5:.

(By Sri Narayan V. Yaji, Adv. fo}'I{I'-      *
Sri SM. Gajezzdra, Adv. for  :_ 

This Writ r?e;izi:§::j§ £i'£ad.:fi§£:iéf";<xtti¢i;:s"226 & 227 of the
Constituiiom  ----pra.yi:'zg fiziig, .~_quasi'1._ 'this-.._14coinrnur1icati0n dated
26.11.2OO?is§uedbyR17§t¢._ -.  ~

This W192:.,Pe:i:io:av.§b£fiifig'nfL"123% Orders this day, the Court
made the faiiowizyg-:_V A' ' 

A "  « ....._t?IE1}ER

 ' P:§§'.iI,iq11g£'*a&%as iéelected by the first respondent to the post of

,Assistah:.i’11A and he was placed at Sl.Tf*£a:.9 of the

list 3.3.9.1996 (Al’lI1e’§iiii’£3 T3′). In this writ petitiom

caiied in question the cotrxmzznwaticyn at Annemre

ix»

receipt ofthe representation keeping in mind that similarly sit11’aTiéd”» * -1-

candidates have been appointed pursuant tc the ozder of this *

in W.P.Nos.25978 & 28758-653002 d£spose&__ sf:-($21.

Liberty is reserved t0 the petitioner to apprqach this .CW7II’I $312..

game cause of action if need be, Writ pétié1’vcr:.uis dispcfiéd of

accordingly, No costs.

3MM:3172co3