Karnataka High Court
The Prl Secretary To Govt., vs Dr P Narasimaiah on 22 July, 2008
1u1'rmrnanooun1'oa'1<AmA.rn:uA1-nAnee.;;om
mmn um um 22:» an or my ~
PRESENT
Am
nmaoumLanm.nmpAxvnm;L{Ac~nsa"' 4?-W
rim Horus am.
wnrr APPEAQ 30.533
SETWEEII:
1.
m.P,Na ,
T' ff«_ Siol£1$e ,
fljwm-::ingassenmr' Spec1a!mt' ' as
'i"a1ukaHcalthOficcr,M%i,
, '€._ I 'J 741%"
The Prl. .
Health a: r~*am51y'we1iai:-'-;:-
1.
The = ff» ' ~
Dept. or Hcalfl;
Anand Rat» Circle. ~
'1 .t_" 'e'_.r "4'? ' Iii
. =, A....- ' '
a_,¢_a._a_a__a,,«_a
.. APPSLLAITB.
" saiigfi Act, 1923. It is against this mm,
V So been 'msued to the respondents.
. A V ‘A ‘W; neither any merit nor substance either in the appeal
LAJI/2008 filed hr comionafion ofdclay. tly
are hereby dismissed, granting liberty to the appe&nt to
2
T!n’sWritAppealisfiledundea’Section4ofthc
Act, praying to set aside the Order dated in
Writ Pcfifimn No. 12887] 3007. ” .1.
This Writ Appeal eommg on for
ACTIIIG any marten, delivered A
Junamfiggk
for the V — ” ‘ ‘
2. hand that against that: mpugncd
order passed” _ for Workrm.-.n’s Compcnsatb n,
The appeal is also harmed by 139 days.
*3