OUR?' OF I(ARNATAK& HIGH COUCI KARNATAKA i-RGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA I-'RG3 COURT
at m mm count or mum-an,
mm ms mg 02'' my on' mm jf _
BEFORE
ms unwary: am. mane: 7
an mrxrrmr m. ss:i'a{zo¢$'9gz;«1;s1z::i€tr1OA; :1 A
RENEE:
510.1 11 x. ma - V é
sin. H 1'! Lmeamm
sum BADCE,vRE3.,$56g:_ g
mam 31383.3?-..I>ff?;E:S'IESH_. O A
my 1
ARI):
C " ~
A A ms.mm%O,nIvmIm,
... fi38
3 mm. am :
~ up rm» mum: aarzcus 226 mm 227
comrnwzm or mam PRAYING T0 53':
own means at 111-11: mmsmm
mm: m*.3o.6.2ooe. In 321%
3%"
HIGH couxror xAmAm<A HIGH coma'
-WM W -v'~M'H-man mwn uvulxf nnxnnzann ruurn I.vux'I' OF KARNAIAKA I~ilGH COURT OF KARNATAICA
nao.154ro2, as an AN}!-at um
nnspoewwr T0 com-ma am smvxcn
rm:-rxoama mtznzm-.m.2 arrsn V%%1a0%_-LT %
ms or smwzcz as m 4%c:2*F%' k
straw mm: mm
am: rrs nzumanxa may 3.E--x}Lx"
nmmn or 'mg 'Wm
'nus 12.19. mm mm.
'abught for issuance of
writ of' t;4e%r$:it:a;Eix§.:£ aside tha ::deJ:
pas:-éfiu at mV:fi.?:s::A1§;:a-A by than Industtial
--:4VA.V"'~-33:30:-a dated an-as-zoos in
and to: issuance of writ at
K V iiixactinq tho respondent to mnfim
” ” #ha»,_Aa§ivi<:o at then pctitionex: iemediatsly
-admitting 180 days at sorviao as pox:
T fhi lmnoxandzan of Sottlamunt entered inter
OIJRT OF KAQNATAKA HIGH COUI3}’VO_§ KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT
hctuum the llanagament and its mloycau
and ::o-£13 this seniority of the _
strictly in accondnca with
2. man: the learned-..__ 1 O
zanpaetivc patina .
3. ix:-.::or:d1ng__i:o tor the
‘ petit.i.one.:_ amputated an
hndlri. ‘ latm: he was
brought; ¢;a2A1OAA’¢!1341’ on 30-‘1–1913, but
his pzubagtioa on 23-4-1979. ma
gricszhngo cs-fit fititicmux in that the
alanfi with him are
I mmotary bcncfita than the
_ pati«t1c:jn’:§:§;A as such the action at than
O W ” ‘T 1 O” ‘ is arbitrary .
-45;: Pm: ccntxa, tho lurncd counsol for tho
A ‘ “Vroapandont submitted that the petition: was
W
Euuulu vr nnxnlflannn nu.-an K…-I.JUl”(A’lA IUIKNAIAHA l”!il9l”§ £IUUKT Of KARNATAKA HIGH COURT OF KARNATAKA FHGH COURT OF KARNATAKA HIGH COURT
hxcnght an probation esuzing the your 19’2’§’ _a n;t_1
his probatiomar period was confirgafé *’ _
canning April, 1979. uigrzg he .g£_ ‘
various rowan: this fl 4’
pastpenud. the contixuat:-5,_on cf!” .
partied at the the petitioner was 3.11 than
your 1973, nu: ‘ma 15’:¢§§$Za;:tion only in
tho you :::i;ii.a s””*;:;§atit1onor was
ameaargaé. the your 1975.
latetp: 9% H j Véfinaidenation; one:
again ‘ as pxobatiazzer in
the
V S to this laaznsed continual fax: thc
_ use or the petitioner was
on the gamma or means am new
in incrdinuto (1311? of 23 was in
a dispute. It is use nmittaa that
A V ” V nomul 13; the research would be aainteiaad tea: a
W,
period 0:: 5 years anly, unless it is
‘the yttitioncz raised his g:1wunau__..$§i£¢éé’;;–I:
lapse at 23 years. It in magic _.2:a~” “~
than can <:£ 1:21» 9-uticienur fax:
thuro is delay and a1ac~' 'i,§ the uaVruafj§ '
tho ptrtomannc of tha: not
uacisfnctery at at titre.
necessarily, t1vr’.o iziod would
have It is also
#2? any matcnial
to the pet}. tianaz: should
he – #1-1- than athax paxsnns
him, his cum: cannot be
M L 5. v*–.is’ é¢an that altheugh every aspect at
nmaly initially the potitionar: was
as hadli dzivax and thereafter he
T brought an pxobation and his pzobatiau: was
V U confzizzmod during 1979 subsequently afcaz a
\
EQIJRT OF l(fiaRNATAKA HIGH COURf[.f}f_;KARNATAKA HIGH COURT OF KARNATAKA I-HG!-I COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT
Ewvun: vr nnnmnanna nnun uvuifp KAKNAIAKA Hlfiiii COUKI OF KARNATAKA HIGH COURT OF KARNATAKA I-GGH COURT OF KARNATAKA HIGH COURT
lupin at 3 yam:-3 01:42., ago und.isputad,V.V’T’».§:’h§
fiat remains that tho petitionax _
the Laban: Court by raising 3 diVa-ga;fit.§”-O.::¢n1}?VL:”w
after; lapse of 23 years. :’-‘.1_v:4!1.ig.s:.O«A.n”;2:a’4:”s:,’;:.:t’s.::”*-
be taken lightly and 513.9
not expected in: maintafii’ :vi§fO1′ a
1m sermon. “V1-noted
into. thfl pat1tior uus:{‘_ enough to
prosecute benefit»
as Hill. vsan.£.oxity mall
within: this length of
time, to extend. all such.
bonafiita. csannat be conaidcxcd
no as 311$ committed by the
‘V in that View off than mutton tho
O L pai.-mica’ dimmed.
Sd/-»
Iudge
A ‘ ”Va;:kI—*