Karnataka High Court
Syed Imitaz Ali vs Director Of Municipal on 15 December, 2008
THE HIGH COURT OF KARNATAKA
CIRCUIT BENCHAT GULB.--{R(Z4
{)ATE'.D THIS THE 15"' DAY 01? D:e.a"iEz;s:r3:§;*1I%A20_e52f' ' 5 V:
BE-FORE _
THE HOJWBLE MRJUSTICE si--V;.,}L4:;23'gDL?.i ;'V;<£ZE_PfR
mar PETITI02\".;'§'{?i?9.3§{29?3iS é '
Between:
Syed Irnitaz Ali, 3
S50 Syed Nasser .»='31i.?, é _
Aged about 23 j,='e£<:'s, H .
Geo; SBA (Da_iijyi$ar'g¢),;"' V:.,__ _ ,
Netifed Area'VComfr:it:5ag, '
Hu£:iGoi::1 MiI1e3.,' V V . ~ * _ ..
Hutti(P1:r3 Par.¢:£z,a§.!at),- V
Liz1gasuguz'TaIUI'L.._ " " a
Raichur Dififlfiet. ' Peiiiiaxiezz
'By Sr: I<;a£i¢f§«fi3f;";¥1;$v.}
A11fi:, __
"~' ' I Dizjéctorof 23%.-uh£cipai Adtninistratien,
~ ' :i
V V.'\-91 AI111)BdIs;a£' Road,
Bangafivsme.
Bepizgr Corgxrnissiener,
Raicizur I}iSt1'is:I.
V ' v 3 ifhieffifiicsr,
otifzed Area Ccnnzzzjttea,
Hufii Gesid Mineg,
Hum, Lizzgasugur Taiuk,
Raichztr Disirict.
IN)
4 Chief Qfiicezi,
Fura Pazzchayat EV-iudgoi,
Lingasugtir Taiuk,
Raicizur District. Respotlciezzts.
{By Sri SS. Kumman, .%GA for R1 & R2)
This Wait Petitian is flied under Articles 2226 ZJE; 1212'? é3f_th2:_ _
Constitution of India, praying in quash the impugzzed 'order 1da*;.e:iv
2{~:'-.;2.2Gi3S passed by R3. etc.
This Writ Petition cemizig -:m,----f:3~r ':1-53.55, thé'{Z1',--~.ur:~"
made the foliowing:
_0RDE.??..
In this €£iSf.§V,"§'fiVé'v? 'peiifio:1é§V ' Caagied igfiéstéen the notice at
.'5§I§}'?.€XQI'€ dated the third respondent
whereby the p-3ti£i his apptgeintmenfn
‘ 2, I Iiaasg h¢3ré.§§§~eA£eamed Ceunssafl fer the pafiies.
.4 isfihe fcaée Qfthe gcuetitioner that the third respmfxéent has
.a §:;3§§.h._£§t§ fifim is the post in quegtic-:1 and $3: the eariier Chief
the Council had appeinteé him :9 {ha said pest’
_}’%.zm é:%i;1re ‘F’ £3 99%}; a notice énfemniag the §’}€fiI§€}I1€F fizz}; he was;
ix