High Court Karnataka High Court

The Divisional Controller vs Sri Khader Basha on 11 September, 2009

Karnataka High Court
The Divisional Controller vs Sri Khader Basha on 11 September, 2009
Author: H.G.Ramesh
W. P. No. 26 98.322009

IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 1 1TH DAY OF SEPTEMBER 2099 _

BEFORE

THE HON'BLE MRJUSTICE   

BETWEEN:

THE DIVISIONAL CONTROLLER
K.S.R.T.C., KOLAR DIVISION

KOLAR V _ 

REPRESENTED BY ITS ' -   ;   

CHIEF LAW OFFICER  .  1  "'v...;PE'._i'ITIONER

{BY SR1 K.S.EHARA-T::aI';I<UI\/EAR, AIBVOCAT-EV.}'  '

AND:

SR1 KHADER EASH~A.._   

S/O TAILOR HUSAINSAE  

R/AT YANAMALAFADI'  '

CHINTAMANITALIVJK' _ . A _.

KOLARDISTRICT     ..RESPONDENT

  ' PETITION IS FILED UNDER ARTICLES 226 8:
227. OF.TII.E'CVONS*:.'ITUTION OF INDIA PRAYING TO CALL FOR

THE-RECO.R;E)_S ON.-'l'HE FILE OF THE 11 ADDITIONAL LABOUR
COIIRE BANGA__L(P)RE, IN RESPECT OF I.D.NO.23/2006 AND '10
QUASH THE ORDER AT ANNEXUREC DTD 13.3.2009 PASSED

'IN THE'  CASE.

 .-THIS" FETmON COMING ON FOR PRELIMINARY

   THIS DAY, THE COURT MADE THE FOLLOWING:

Writ petigion No.26983[2QQ9AgL-'kgéig -   * - 7



M2",

W.P.No.26983g2009
O R D E R

Learned Counsel appearing for the petitioner,

after arguing the matter for some time, submits:

the Writ petition may be disposed of with a di.r;é’ct%@§1′:.5to A V’

the 11 Additional Labour Court, Ba;?;gal–ore, to it

the proceeding in I.D.No.23/2006 it ruont1:is*-.Vt:’t”

from today. Having regard’ toflthe factsof
i accept the submission~made””t3jfVt.:the’e’1.ea1*ned”Counse}
and accordingly direct dispose of

the aforesaid 3~pi’o.oeedingg eatpeditiiousif and in any

event before Jjaiillgary’ 2010.

Petition _. _vchhlispVosed._of.

– Sd/-

….. .. » JUDGE