Karnataka High Court
Veeresh V S/O Venkatesh vs State Of Karnataka on 6 June, 2008
1. stats; of
.0' 2 by ..... .. "
L Bangaicrg 4560 001.
' 'LI'i1cL Bhagva Jaia
. u 8r{E2x.Ofiicio Secretary,
' Departxnent, Almatul,
IN THE HIGH comm 0? KARNATAKA AT BANGAL{)V§€§i~.V_
DATED THIS THE {am DAY 0? JUNE 20o%3:'%%' % V* f f.
BEFORE
THE HONBLE MR. JU$TI(3E z£.,:r1*%'g3';%§';i3:~J;3A2é{:; '&
WRIT PETITION NO.20 4f"1..7/ gmsgswgaea;
BETWEEN ; % %
Sri.Veeresh V.,
S] 0. Sri. Venkatesh,
Aged about 20 y€aifS,._ _ _ '
R/o.Krishnapu.r,{' *
Shorapur 'i'a11;.k," "
Gulbarga Di5t1ji§:ti§__ ' ¢_ ...PETITIONER
(By :.f"3ri.\f(é€r@;..s1; 'S?.M, gfgfifiailcr)
AND :
_ Secretary, .4
' L_Ir:r'i gatiéné 'Dc$-':'p,e1i ijment,
SaCE1ivaia§;a_-iLf ' ' "
M.3%.Bui1dmg:s,
_ represented by
- Its Managing Bir<~3c1:oI*
" Water Resources {)evc::1op1neI1t
Bijapur District,
appotnmxent on compassionate @'OlH1dS_ V », "
contemplated under the Karnataka Civil *
(Appointment on Compassitmate G;'Q:u:_1ds)_--
Since the 21"' respondent has "C3'3;d.:1'*e 77:
Recruitment Rules, w11ieh’V__V:”cig “;IA1’01VL:” fir
appointment en Co1npa§sior1a:£e.L: I’ the
View that the e;1do1’sefi1e;.:;f. ‘1?’ cannot be
faulted. Z %
5. learned HOG?
appearing fc>uIVr;es;§;se:Vi1c1e1;:t’ i’«I;:}.1 is permitted to file memo
V appe2}ra:iceV%_witIfi11v vfem’ Weeks.
sa/-
. 3