High Court Karnataka High Court

Sri P N Munirathnam vs The State Of Karnataka on 24 April, 2009

Karnataka High Court
Sri P N Munirathnam vs The State Of Karnataka on 24 April, 2009
Author: S.Abdul Nazeer


IN THE HIGH COURT OF KARNATAKA AT = J’ 1 _ V’

DATED THIS THE 24″‘ DAY QEAPREL’ J ”

BEFORE
THE HON’13’LE M1?.JUsr1C.§s:

MISC. FKNO.132+£?§fl§£?-»_»
IN WRIT PETITION §gs;.g.smg1saggwag_§–RE$.

Between: . V

1 Sri P.N’ i’25IVuti3’i:’::*a_tf111a”11’1,._V ‘_ ‘ ‘
Aged
Sihiaie Péfieafm % .

Rfa’No.’26f§, 9″‘.CA.Cms.<1;.__ _
Parir1f£:zl_a"I'Iagar,_1'\Ia'a3dl_1i31i Ldyoun
Bangalargm 560 '

A Iééianchc

. " " ¢?'+g<~*.d ab<mi"55 years.
V SEO tiraxissiaiiall,

– A ma N’u.f13., 2;” A Main,
=J__.C. vbiaggr, Malmlalislnxfipnmn,
Bangalore ~ 569 096. …. Petititmezrs.

‘{Byx S1*i*–R.L;’ Patil, Adv.)

And:

€~.»’§

The State ofKamata.ka,
By its Pxincipal Secretary,

Energy Department, Vikas A

Dr.Ambed<,ar Road,
Bangalore W 560 001.

Kama’ taka Power Tran.V<¢=r1zii3sioé: : V V' " '

Corporaiimi Limited, Kaveri Bi:-aikaia,

Bangalore — 560 009, *

Reptd B3' 3% M?'i"%~*gin;§ V' % "

The Manaé11ig%–i ,’
BESC0M§..K;-R;{2ircl’.:, a

The ” _\ .

MESC€}§.%,VAMm;gaio;t,. é

_ §.ei§az;ag’ng%:>ire;;-my,
A A , Ciuibarga.

_ :gmp:;;y~a¢s um,
‘ Regd. 1\}’o.~{3S59, A Station Campound,

R333 Circle,
Bangaiore –«» 560 009,

L = « gaptd; By its General Saecretmy.

7 Sri M.Nagaraj,

Sic late M.IS/Iunivenkatappa,

Aged about50yearS, M ‘
Workingas Ass’t.Exccu1ive Engneer(E}eC11ica1): ; ” A ‘ ” ,
BESCOM,Coa*porati<m, K.RCircle, " A
Bangaiore–~56O 0132. ….'R$ponde:r.::$.A . V' ' '

(By Sri Shashidar S. Karamadi, HCGP for EL _
Sri B.C. Prabhakar, Adv. for 59:32,
Sri Subbarao, Sr. Adv. ft): M/s Subha VRa0_&,C0};vfor..R6;8n A V' Adnraa) 3*: rfififiy.
icy sn Sandesh J. Chouta, gm, for 117) ~ – _ % –
This Misc.\V ig_~'."fil'cae_3 ':m1;i._er° A_:'.*.jé}e_ 2126'-fef the Constitution
read with Section 151 Qf «CFC, pfayi;ig:io'_Vacate';thé interim order.

This "cerium. " this day, the
Couzt:nadcthcfollm3(it197 % %

V. "(ms have been disposed of today,

% m.w.:\wa.{; fixed for vacation of the interim order does

ixifiucmous.

%L%L%k«A%J%”t3M1~.)i;«/234429139

survive and it is accordingly dimnissed as

Sd/-5
JUDGE

‘ . ‘H
*,_’-«:;-¢:»;’a’*-