'H.E'§F&.¥?§I§s{_C}41i*I_'_l.a' GROUP THIS DAY, THE COURT MADE THE
~1?OI;LOBfI.N¢3.::"
V x ' fiiitially the petitioner was issued with an order of
'AA".§a.f')}5eiI1ment for the post of Grama Vidyuth Pratlxinidhj by
V' "I*espondent~2. The same was questioned by respondent-3 in
AGEE ABOUT 23 YEARS
R/O SOMANATHAPURA V1LLAGE'.°"~..__ *
AKKI HEBBALU VILLAGE = ; Q T
I{{.R.PE'I' TALUK
MANDYA DISTRICT %
' ~ : ... RESPONDENTS.
(By Sri ARAVINE "F',Oi?R1;
s1m-Le. SHIVARAMU,-1 ADV. EOE
THIS w;T%.-E1LED ;U--NDER 226 AND 227 012*
THE C01';-'.¥.l."'3'I'I3.f_1fI.(i)l'«E,_'PRAYINGTO QUASH THE IMPUGNED
OFFICIAL M:EMO'RANBfUM~--.DT;v, 9.3.2006 ISSUED BY THE
R1 VIBE T ' '
'-._DIREC'i",--'IfHFg*-.R'§.__ -AND 2 To REINSTATE THE
PETITIQNER who _SERVICE IN THE POST GRAMA
VIDYUTH PRATHINEDHI HAVING REGARD TO THE FACT
THAT . _ PI_?.'I'f'I'IONER POSSESSES BETTER
Q1 }_§AL1'FICATION THAN THE R3 AND IS A HEART PATIENT;
_'i'f~{i$A."'~-PETITION COMING ON FOR PRELIMINARY
ORDER
W.P. No. 1684/ 2004. The petitioner though served with the
notice did not enter appearance. Sufiiee it to say, this court
aflowed the Writ petition and quashed the appoiniment of
the petitioner and further directed the to
consider the claim of respondent-__8iherein ofthe
observations made during the of a ‘A
period of three months. Therespondents option
to implement the order. and res%§ijndent~t3.’ to the
said post What is is A.n11exu.re-
D. Azmexure-‘£1: xnetitioner from the
post of
2. petition would indicate that the
petitioner ‘tires Job Oriented Course and his
is takeI1_.._.e.Way by the impugned order. But,
ht)Wever,’fl1:et.ifaet remains that the petitioner’s appointment
to afextefiwid post was set aside by this court and what
flhas «done is the implementation of the order passed by
A Having regard to the fact that Annexure–D would
i’ stem from the order passed by this court, I am of the View
that there is no scope for interference.
. 3, C0I1sequent1y, the petition stands rejected.
Before parting with the case, it is VI}gf:cessaz*y
respondenta comes out with ]
petitioner to make an applictigijgn
scheme, in which case the Eitonsider the
same SyInpath€flCafl3g,,._. E1£1\3-f;11g1′ the penurious
condition in which
Pctitiqn