Karnataka High Court
S Kumar S/O S Umapathi vs D Santhosh S/O Shekarappa on 5 October, 2010
D 1 D IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 57" DAY OF OCTOBER. 2010 PRESENT THE HONBLE MR. JUSTICE V.G.sABHAI--mjV.'__'__;' A' AND THE HONBLE MRS. JUSTICE B».:V;NA(.}A£§ATH " _ WRIT PETITION NQ.3o339/2003 " A BETWEEN: A A V' A S/O.SRI S.U1\/IAPATHI,'=--. _ 2 AGED ABOUT 25 YRS, A R/O.KANCI--IIKERE VILLAGE». ' DAVANAGERE EAST. _ ' ..'.'"PETITIONER [BY _ ADV.) AND:T' 'H 1.3;;sA.NTHbsH_; " -------- A = " AG'ED"AB_oU_T 19 YRS. ' .VR/'OARASIKERI, HARAPANAHALLI TALUK, DAVANAc;f:R.E DIST. 2.'I*H15:"':'5.Uii>;rD. OF POST OFFICE. AABTELLARY DIVISION, BELLARY. ...RESPONDENTS
(BY SRI A.V.CIiANDRASHEKARA REDDY, ADV.)
$*$**
THIS WRIT PETITION IS FILED PRAYING TO QUASH
THE ORDER DT.17/1/2003 PASSED BY THE HONBLE
CENTRAL ADMiNiSTRATIVE TRIBUNAL IN APPLICATION
NO.680 OF 2002 VIBE ANNEXB. V ”
THIS PETITEON COMING ON FOR
DAY, SABHAHIT J., MADE THE FOLLOWIZ\IG::–_: ‘ ”
Learned counsel ap,r)_e’aringV’ for -._theu’-1vvfietiiioneri’
submits that petitiolyhas_%3’ec5i*ne”~infruetu’0u§ and the
learned counsel appeeifingfoi’£’he.::reS;§eqdents does not
dispute the I Writ petition is
dismissed.’ ‘Sis: _11aV”i’1ig b bejcofiie v”i1’1Vfr_ua tuous .
Sd/’1
Judge
Sd/”‘
‘Judge
*mvé