High Court Karnataka High Court

Sri S P Basavaraj S/O. Late S P … vs The State Of Karnataka on 2 June, 2008

Karnataka High Court
Sri S P Basavaraj S/O. Late S P … vs The State Of Karnataka on 2 June, 2008
Author: Cyriac Joseph Gowda


IN THE HIGH COLSRT OF KARNATAKA AT BANGALORE

EATED THIS “ms 2″” DAY OF IUNE, 2093 V

PRESENT

THE HON’BLE MR. CYRIAC JOSE’-fiV”‘l ,”CH}é*EF-l3QS’§fI¢£–.

AND

THE HOWBLE MR. Jusfic-5 A.’_F¥’.”‘:&?E$£§$E3PALAvQOWDA
WRIT PETITIQIS: ‘i*4Q;S_§§/2’G£§S{S§KAT)
aemesw:

SR1 s P aAs;wA;RA.3 Sf’QLA’£E.S ‘P.PU’iTTASWAMY
AGED Aag)u”r”*s3″‘rEARs, .PFtESEifl”LY

worzxxtus OFEICE SL3fi*ERI’i¥TENf)ENT
TRANSFERRE9 “r<:s3*.HE.%oF«s?_IC:E__ 05. THE i')EPUTY
DIRECTOR 0F Hamfcutmag, JZILLA PANCHAYATH
HASSAN &.R/AT *sHIvA::Ru9A" 3RD MAIN,

5*" caoss, i2.l_jiANTfiINAGARF\, HASSAN.

PETITIONER

. (BY Siik-NANDARAMU & ASSOCIATES, ADVS.)

1 TH'E's?§ATE or KARNATAKA
REF'; BY ITS SECRETARY
DHJARTMENT OF AGRICULTURE

" ''~._AND HORTICUEZRJRE
'- MULTISTORIED auzwmrss

DR B.R. AMBEDKAR VEEDHI
BANGALORE ~– 560001.

2 THE QIRECTOR
HORTICULTURE DEPARTMENT
LALBAGH, fiANGAi.0RE -O4

affidmijttvdated ii1.ag.zModa and the undertaking given in the

A”‘._Va?fiVdayVii,..:A_thsaidcperation of the impugned order dated

1 –VTribu'”fiai. ‘ii1″)5.ppiication No.5927;’2(i06 was stayed on
111°ii”‘V:.V:1i;1.2po8′ tiii 15.4.2008. The stay order passed on

!1’.’2At:)O8 was extended on 16.4.2008 tiil 30.5.2008.

3 SR1 G s SUBRAMANYA

S/’0. SRI SGMEGOWDA

AGED ABOUT 52 vsmtzs * ‘ ‘=-

PRESENTLY WORKING AS SUFERINTENDENI, _ ‘
OFFICE or THE DEPUTY DIRECTQRQF : ‘
HORTICULTURE, ZILIA PANCHAYAT * ..
CHIKKAMAGALUR. ~ 1 1 .

(av sm: vmm, G.A. For-z%zi,;_’ss2;:..i%’.}’NA@méAswAMv, ADV.

FOR R3) ..

deiivered thug i”o’i:_9wSng:’ V _ V
dddd
c¥R1Ac’:g§_ M 1- 1

This petition oi: f9t”‘Voz.fdei’sV.’ti2isi day, the Court

In tri”e=:-.._4 1tighVtx’ averrnents contained in the

by the Karnataka Administrative

2.In the fight cf the undertaking given in the affidavit

dated 11.1.2008, the petitioner is not entitled to continue

@/

in the office at Hassan after 30.5.2008. Hence, the.

petition is dismissed. ‘

Fusjtiag

Ksj/–