High Court Karnataka High Court

Parashurama S/O Parushappa vs Labour Officer And Commissioner on 13 October, 2008

Karnataka High Court
Parashurama S/O Parushappa vs Labour Officer And Commissioner on 13 October, 2008
Author: H N Das
.-mu ur NRKNAIAKA HIGH COURT KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA I-HGH COURT

3: TEE mar: CQURT 02' Kawarrarza, BANGA:bREA&4§j&Aj    _
mima ms Tm. 13% my GF 9<;T¢BER    O  A

BEFORE

TEE H€;}Z*I'B§,E mwmmx  

   

WRIT PE'I'ITE-GR" 1«m.;g35¢eé'%2o%OA%a L-'RES 

c...--u--..a....

 Sm PA€£U:3IiAPPAk O
AGE: SGYEELRE   «  
Hm §§.fiLE}§i&}3_;LU 'i.=m.;2a
JAGALUR     O
DaVaHA£3E.RE };)I3'?RIiL'i..'_I"~- 

 I'E'I'I'HOHER

gfivarzx :a§.?é§§Bajs:»a%%3  ADV. ,3

' nus--.-in

% %  LAB(3{if¥._.A{}FF'ICER ARI} camassrmmx

 ' ..FCJ?i€*~'§§3Q%RKl'&«I'3'S C»{"}lh!PEE8A'TiC}H
 _1"1¥fiWz.}iAGERE
   RESPOHDENT

O   V  i ; ~ »5gl5fr'*  Jafimmm MUNEARG1, GA}

N...

d_&W%



ms Wm 253111193 18 FILED UHDER AR'H€1;E:_$  _
22:5 & 227 $1? THE CGH$'I'I"I'UTiOE GP' mum PRé'£:_'I1€EE%..'1'€) T  ' 
mac? firm RE&¢x:;NnEI»z*r Ta    
PETTTEDE azamxam AS A.fiIiiE3(II%--A"Wf1'I€£85.A3.; 

E "IT-E» fi%T'§E%2S'I'€I3F JUSTICE.

“%% petfiian mwm an far p:1e

day, the Ciziurt. mafia the faIl9Wix1g:-“*g_

QRBERu

Sri Jagadamh
fidvfite is dizwtaé

Q” In mg L has prayed
fa-2′ E?I”it $1″ mneziaxfi us to dispoau:
the 2005 witl:n’n 3. ::m
fmnsga sag petitioner and claim pemicn
Sec.22 of W91-hnerm’

z mama-r is pmding far nearly two

a ” 4% % ~ will he tzansed m the mponaem 5: he

~ .tz::?§ dispozsa the matter as expaditiougly as

“-4- -u

._..,…\. ..¢..§Mn.un:nm rutam L.Uui<r' or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNAIAKA I-IGH COURT

fixrtlam 195$ cf time and on day-mwday

&J,.~

bask.

2.. Wfih the abate: nbsewation, the
hereby diapasedaf.

Eaouxwi .$_<._.<z~.§ ".0 Eaou :9: .3_<.–<2~_<v_ no .§:ou:o_z <x<.2z¢<v_ mo Enou :9: §<.2§§ho«»§ou ..3=._ 5.<:a5.5_ .5 :5: