High Court Karnataka High Court

T G Mallappa vs State Of Karnataka on 1 April, 2008

Karnataka High Court
T G Mallappa vs State Of Karnataka on 1 April, 2008
Author: H N Das
IN THE HIGH coum OF KARNATAKA AT BANGA:;§)REf_     

DATED THIS THE 0181' DAY OFAPRIL " f     
% BEFORE L V     'A '
TH-E HON'BLE Mr. JUSTICE H.1j""NAGANIQHAN DAS""  

WRIT PETITION NQ12163  

---------------------- uno-

"I' (1 RJAII ADDA
I 'HI II

we LATE GUDUDDAPPP, '   
:"xG':.:"3"':.') ABGUT 57?  " A
311.1. coLLr:c1?QR~V%_   _  

CITY MUN.?£ClPAL"C{)UN'CIL-.4  M %
BHADRAVATHJI sH1Mo:3A .D1m% %

 L1 S"f'ATE'OF':"KARNATAKA

 BY'I'FS'SF-CRETARY
 .. IJEPIVOF MUNICIPAL
 _Ar5:w:Ir¢:s*r-RATEGN
 vm-HANA SOUDHA
BANGALORE

%' V    THE DIRECTOR OF' MUNICIPAL

ADMINISTRATION
V-ISVESWARAIAH TOWER

9TH P-'L0 0-R

BANGALORE

\ I f\_}\'

0*



as BEPUTY COMMISSIONER
HIMOGA DIST
 '0

co
U: be »-i

u-run-yr-1

A :31?' ' 01

(By Sri: S.Z.A.KHURESHI. AGA FOR r§e..1-3;. T1   " %

THIS WRIT PETITION IS FEVLED UNDEF€=AR'I'ICLE}S

226 AND 227 OF THE CONSTITUTION' op' INDIAPRAYJNG

1-nan 'Ir-cu"

TO DIRECT THE SECOND ..Iii3ER
THE CASE OF THE PETITIQ-NE12 A.-ND"~--TQ"PROMOTE TO
THE POST OF FIRST GRADE REVENUE MSPECYPOR WITH
ALL CONSEQUENTIAL BENEFITS ._ FRGMV  DATE OF
26.2.1993

i.c., FR0M..’_rH£=:’ DATE QF..fPROM.C’FION or R5

u 1′ :_

This “v«i1it_PefI_iiion .%c;11A’foi;. fin*:u;u””i1’1s1-y’ nearing
this day, the—cou’1fr_. ma::!.c._ti1e fo_l1owing.:v”

Vno.2’to_ can-sici–e r*the case of petitioner and to promote him

to’. the._Vspost.”_”_vof grade Revenue Inspector with all

V consetju.en!iia1’1oenefits with effect from 26.2.1998. Before

.. this court the petitioner submits that he gave

Arepxesefitations on several occasions including the latest

Vt on 7.4.2007. Despite these representations.

A1″

U

for promotion. No prejudice will be caused to the

as expeciitiousiy as possibie and in any event not iatefr

four weeks from the date of receipt of copy of this’oifiexf,
hereby disposed of.