IN THE HIGH COURT OF KARNATAKA AT BANGALORE
3»
DATED THIS THE ZZND DAY OF OCTOBER _
BEFORE: A _ .
THE HOWBLE MR. JUSTICE ANAND & '
WRIT PETITION No.471o1.oF2x3o2%{Tgj L
BETWEEN: k? 1 * %
. as per
Cmnt Order dated
28.03 .2003
Sakkare '
R¢Pf*.'?*:§""-'*5 iav
Kha;kane»amp1ogee.sa2.%s:afi
Asafimiafion. ('R}j'Sri1ai1éa:sgi;;u:u 'P.0
Chaz1nz3:a}'apatz;:i Tlhluiz. " " ' « '"
Hassanflistricl' . "
R:~p:e&entéd..by its Vim-President
' V 3.10 S';i;'B'.4v%S hivannu
. .(.'E2syaihri Badavane
' .Nagasammdzia Rmd
Changiapama Taluk
Sri. 'Ci: Suressha, 33 years
_ Sit). Sri. Siddaiingmah
._ Residing at Gultahafli Village
Srinivasapum. P. O
" Clvamzapetna Taktk
. PFITTTIONERS
x U (By Shri. K. B. Namyanaswarny, Adwcalc fur
Sim". M. C. Narasimhacn)
Z:
AND:
I. The Managing Director &
Member, Secremxy of
Ruuruiunent Committee
Hemavathi Sahakara Saickure I
Kharlumc Niyamitha
Srinivasapuxn P. 0
Chazmarayapatna Taluk
Hassan District
2. The Commissioner for _
Cane
Director efSa1g ar& ' «.
Additifi:;a1AVRegi'§§£rar {sf "
__ - I
No. 32, 6*" F2-ML
'Chowgnie HOi1s6',ACr¢$;=ni
Read, 00}
.....
‘ «fiovcmmefitcf Km-nalaka
‘V Rural
H ‘1 Develcpfrjxzejit Depmtment
‘Mull§vsiL\rial Building
Dr… B.}R. Ambedkar Veedhi
1 ,I_’3an’g’alore-560 om RESPONDENTS
3111i. H. C. Shivaramu, Advocate for Respondent No. 1,
Sézti. Shashidhnr S Kannadi, High Court Government Pleads: for
‘T “Respondents: Nos. 2 and 3)
*II#*#
2
This W61 Petiliun is filed under Articles 226 and 227 of the
Constimiion of India praying to set aside the dated
9.12.2002 as published in “Vijaya Karnalaka” cialu(i_ §.4;-I:42*;2002
Vida Annexure-A issued by Respondent No. I
the Management to mgulafise the: services o_f–‘1sxi:éti:ig–.
(seasonal) employees and daily wage méiudmg ‘the’
pelitiuncrs 2 and 3 first and also SC ant! ST i%;e1i’ _
to fill up the remaining as backlog e’§;:.._,’ ‘ V ‘
This Writ Petition ‘Qt! VV”i:}vii;9;”‘d’::.ay,
Court made the following: –
‘i’f:he’p§£i[:une” rs files a nwrnu in state that
the pesiugm %:¢gmsg§:;,=gi% innrucauous.
V. ., Q q mama an moon! and the: petition is dismissal
A infrucluuus.
Sdl –
Judge
{TV