High Court Karnataka High Court

The Chief Postmaster General vs Kum Sushma on 28 January, 2009

Karnataka High Court
The Chief Postmaster General vs Kum Sushma on 28 January, 2009
Author: Lok Adalath


THESE W?’ CGMENG ON FUR C{}NCILL&T3.IC:N ES£E¥’€3i3iE LOK fisDAL§?'{?fi\FTMER
EEING REFERRED VIBE URDER £}fisTf:i’.} 26-9~2§3-‘Z18_. “WE f”C3LL{3W_iCf’s3{3 ORDER
IS PASSES, 1

This writ patitim is flied chaiéenging the o:*c:érva:§f’i§i’eL{:’e;?r§*;§ai

fixdmmistrative Tribunal Ciirectirzg the…p»e_tEtéo’:’éfe’t” §i:r:’»{‘j:’;icie§r5
representatien of 2″ Respendént §3;:,i,’r.:s-4:.>’,%’:=z’tV:+:r_’:a=:.:é%:T*.:’ ¢r:’sA I

Compasstarzate Ground.

In this matter, both the r_e 4ép§§_ra~:i»esnt.s’ tvhe concerned
Qfficer of the Petit§oner’% r’¢ p.:EesVént…%_5.é4fore Léié Adaiat. It is
submitted by bath the ef the peculiar
circumstances cf th4é: fact .:tihe. §éjt:§t; c;>_;fj:’e}* has considered the
request of 1″ Rigs.-“:’$1’g::§zs:§rAA@§fi’t~::;;::‘§:.–vVfs§i}’;é2Ei treated as precedent for these

who are sémfiagfiyf

_ Withgthis uridiesfsténding, the settiament arrived at between
1%; 4′;3ariiLs;=3S “Aé*§zg’é;A~r;1ing émppeintment sf petéticsner with the 13′
Res::QnId:e’r:t:&’$.AV:Ata’Vkér%_j..on record. Accordtngiy, this writ petition is

” L»…g.i’sposéd’ tiff, ‘A . ‘

Sd/-

Judge

Sd/.