High Court Karnataka High Court

Sri R Somashekharappa vs The Karnataka Land And Army … on 22 November, 2010

Karnataka High Court
Sri R Somashekharappa vs The Karnataka Land And Army … on 22 November, 2010
Author: V.Jagannathan
-1-

IN THE HIGH COURT OF KARNATAKA, BANG:$hQP.j3

DATED THIS THE 22ND DAY OF NOVEMuE:§E1§;:2u()'1  

BEFORF.~~~ 

THE HON'BLE MR.JUsT1cie:: _

WRIT PETITION No;5§)2H2 of 200$ 
BETWEEN:  .' 

SR1 R soMAsHEK1r1AR;AJ>PA,'--.%  ;
AGED 4.5 YEARS,  V  *
s/0 R RAMAPPA,  -- 
WORK INSPECZQR-, _ g 
(NOW TERMINA1-$:13_;,~. W _V  
KARNATANA LAND'   ,' . '
CORPORAHQN  3   ~-

R/0 Hu=1,LEHAL.VV:LL.AG-.1«;,"<« 
CHITRADURC-A TALLTK z8;.IDIST.  PETITIONER

(BY SRI§ED.HAR.ASSOCIATES AND

" V'  - M"/SVEAGDEAVI ASSOCIATES, ADv.,)

 KARNATATVI KA LAND
AND ARMYCORPORATION LTD..

   REP. ":3Y'I~'1"HE MANAGING DIRECTOR,
A "  CHINNASWAMY STATIDUM,
 _ RAJBHAVAN ROAD.
" BANGALORE A 560 001. ...RESPONDENT

1′ ” “(BY SR1. G M CHANDRASHEKAR, ADV.)

7

THIS WRIT PETITION IS FILED UNDER ARTICLE 226
OF THE CONSTITUTION OF INDIA PRAYING
THE RESPONDENT CORPORATION TO API?OIN’I”

PETITIONER AS WORK INSPECTOR/MASTRY-~.. ON
PERMANENT BASIS WITH ALL CONSEQUENTIAL SERVICE ‘

. 9

BENEFITS INCLUDING THE MOI\If§TARY_’B’EN:E1?’I’I7S;–_AI’\nTI)’

THIS PETITION COMING ONEOR V’

THE COURT MADE THE FOLLOWING; ”
o R 1’3′) I

Heard p€titior;éf~z,9 PE-ruseOI The memo
filed. Petition is ‘I~1′..’:_}{av:ng become