Karnataka High Court
Sri S S Sajjan S/O Sri. Shagir … vs The Divisional Controller K S R T C on 21 October, 2008
..-an ..v-...-nu vs Iu-\|\lVIrIIr\I\.l'-\ HIUI1 MUUKI U!' ISAKNAIAKA HIGH'
' '"NEKR*i'{.'§,= §
7 _V Gj131'ha1'ga * £T)i:3i1*:¥.:_:t,
A £Z}u1'ba1'ga}~.. 'V " . , '
IN THE HIGH COURT OF KARNATAKA
C1RCUi'I' BENCH AT GULBARGA
DATED THIS THE 2181' DAY OF OCFOBER, j;13~C¥0_8':
BEFORE
THE HON'BLE MR. JUS'I'i{3E} 'AJ'1"":"u..: '-:3U:\i.Jflé_a"L--
WRIT PETITZON No 20277 (}¥'V'4'Z3()1{1i7'.{£.-I'{.:E$'R'IA'€}'* V' 1'
BETWEEN:
Sri S.S. Sajjan _ ,
S/0 Sri Shagir Basappa Sajjaii"
Aged ab011{4:">y{:a3:'s, v_ A'
53/31: No. 11-18'3"»,,if'v'idyan.agar;;.
Gulbarga. ~ ~ 7
( By S1j1 'Q";VS'; Trad-q.fvag"
Smt. Manj-uia. N ; Kx;I}:aIf.;i,"'* Adv.)
And:
The£§i\éiSi9na1V"C@111:r011er
C( By 4S»n1f;.:.E-§é;t1"1a N. Shiva}=0giInai:h, Adv.)
. -This writ petition is filed under articles 226 and
22'? of the Constitution, praying {:0 quash the awarti
-dated 13.9.2004, Vida f3SI1T}€X1.iTC~1} and to direct the
yesponciem to mstore the two anrma} increments of the
A petitioner with 33} ccrnsequantial b€f1€fitS etc;
This petitian coaxing 011 for preiilninary hearing in
'B' gmup this day, the court made the following:
Petitioner.
Respondent.
‘-“”-“” ‘” “”-“‘”-“W” ‘-V-‘ \-vu-U vr N-mlvnlnlxu l’!I|.:l’f LUUKI OF KARNATAKA HIGH!
Ix.)
Q_fi___D.E…._..R
The matter was iisied on 22.’?.2()O8. O11 ”
neither the petitiomr nor his 001111361 w<?r:_§_j'=;:;1*eS(::11t. b
The matter was adjoumed by onefiwegk,' j;'f'he%(,f::1f1ér. i_ f
matter is listed today. Evert *-'tg3da3?," p€TifiOfif}' 'A
net made any alternate arné11;ge:r;ent."*;_:?Pétiti§an is
dismissed for 210;":-p1"0Ser_;{J;{io1;1. 5 .' "
vge
Iuniialuulu. .