Karnataka High Court
Venkataiah vs The State Of Karnataka on 21 October, 2010
IN THE HIGH COURT OF KARNATAKA. BANGALORE
DATED THIS THE 2 15'? DAY OF OCTOBER; 2919
BEFORE
THE HON'BLE MR.JUsT1c1_«:.RAM REDDV A E A ;
WRIT PETITION No. 7306 cit2oE07f'(.é}1;f§S;«.ifL_
BETWEEN :
1 VENKATAIAH
S/O. sUBBA1AH~..._ .
AGE 35 YEARS _ ..
DOOR NO. 193/A, -HUDCO c.QLO;NY_'..
BHADRAVATI --~_5--?7. 301; * "
2 SHIV£i.LI1\{GA . A.
s/O; N1NGAT£xH ,'
AGfiZ--v.33..YE: S «-- _
jNOIi-1/' :1 , TOWN
BHADRA'VA'T1%. . '
3
S/O~.._BELURA1Ah«...~'
.-.,AGE 35 YEARS-
' V. CROSS, HI BLOCK
;_\[1JINIPURA;"'BHADRAVATI.
' :4 " _ P K
A -570, K'AR"IYAPPA
AGE. YEARS
5_3ANJEEVA NAGARA
.. DEVARAHALLI POST
BHADRAVATI.
DIVAKARA c
S/O. CHELUVAIAH
AGE 34 YEARS
DOOR NO. 8/12, PAPER TOWN
BHADRAVATI.
M
6 VENKATESHA
S / O. NANJUNDA
AGE 33 YEARS
DOOR NO. 6/31-1, PAPER TOWN
BHADRAVATI.
7 RATHNAPAL
SON OF PETER
AGE 36 YEARS
BOMMANAKATTE, II DIVIS'ION_.._f;
HIRIYUR POST, BHADRAVATL I /..PE'f~ITION._ERS*._
(BY SRI. ADINATHA RARDE é~ir_R~EVATIFIY
AND ; I I
I THE STATE OF KAPI'«IATA1{A " f_ "
RERBY ITS SECRETARY j' .. _
DERARTM ENT OF SOC IALWELEARE
V1DIIANA§;sOIJDHA., BANGALORE --- 1.
2 _M_/SSS.' IvI,ILI.S LTD.
REP'.BYv_ITS"':C}lAiRI\rIAN .& MANAGING DIRECTOR
a,/'&I BANGALORE -- 52.
3 GEN'ERAL MA_NAGER (HRD ADMN]
_ I M /S"; M'I'SQ'RE*PA'PER MILLS LTD,
PAPERTOWN, BHADRAVATI A 577 302.
~~~~ ...RESPONDEN'I'S
ORAVI, ADV FOR R3)
_ 'IfIfIII'::§._VI/ZRIT PETITION IS FILED UNDER ARTICLES 226
?;2'r'=OF THE CONSTITUTION OF INDIA PRAYING TO
QUA~SHt.TI-IE IMPUGNED NOTIFICATION DATED 14. I2.2oo2
* SAND 21.08.2003 WHICH ARE MARKED AS ANN--C & F AS
ILLEGAL, ARBITRARY, CAPRICIOUS, DISCRIIVIINATROY
THE SAME IS CONTRARY TO THE PROVISIONS
' PRESCRIBED IN GOVERNMENT ORDER DATED 21.11.2001
" CIRCULAR DATED 1.6.2002 ISSUED WITHOUT
APPLICATION OF MIND AND WITHOUT FOLLOWING THE
PRINCIPLES OF NATURAL JUSTICE AND WITHOUT
AUTHORITY OF LAW; AND ETC.
THIS PETITION COMING ON FOR PRLHEARING THIS
DAY, THE COURT MADE THE FOLLOWING:
ORDER
Recording the submission of Sri.Ramacha”ndran,
learned counsel for the respondent-Mysoreppffalperé’Mills
Limited that the petitioners’ claim would
in the light of the direction by this it
order dt. 8.12.2005 in WiP,Nos4.E’»()O9i73/ :’ai1d°’loatc}1vop
Annexure–H as Well as theV”i’d:irections.contained in the
communication (it, the State
of Karnataka and there:1;afterV__pifep’ar’e list, nothing
further sL1rViv:e–s for ‘consideration in this petition and is,
accordingly However on publishing the
list, if petitioners are aggrieved, they may
same in an appropriate legal proceedings.
sal-
Iudge