2. it is the case of the petitizaner than 11¢ has passed S L C
before 8}?/1982 in which Kannada was one of the a
composite paper. As per the cizmliar }§}I’Od11Cf:Ci a1{>3:1g_.–“éé%if}:i»
pefition A;{I;t1tE’:X1JtI’€~E such amployees a1*e»AHtxemp:téciv* *
the Kannada ianguage test. ‘§’he 4t3e ‘t1ii’s”6:ff::;:ta; i$;
produced at Am1t:xur€:~–A. jxzwf that his
axmual ixlcrements withh.e}fi_ he has not
passes} Kannada .£vEff3t.€ he has filed an
aypeal before éfiend benefit sf annual
increments shown to have been filed
on 26/11/EiC3i$’?’8. VV ‘ petitioner is stated to have
appreachrfiv that at§:’OI;¥C€I1§;<3dA"»5t§'\'if:ra] time but no action has been
;_iél-:.e11 s<;~i.ji;'é§1r.:/_A~I":ieI1Nce 'peiitioner has filed this writ gaetition.
~ §1_ave'«._fi'caIt1 the iearxtmd counsel far the petitioner,
1eaxu§ier1 '.1–.c{:éj.:1é';;é:3__ GESCOM and the learned Adeiitianal
{V}f)V€i'I1I]'£€fE31t"'–AdV°é.);CE1t€ and perused the materials produced on
_ reié~:3I'€i. :