– _.._.A ………,..,….. ..w… ur Iv-\lu’€I-\H’-UV! mun coma or KARNATAKA HIGH COURT or KARNATAKA wen coua’
at: TEE; Ema mum’ 0? Kamaimzm arr Bar:c;a.L431§3
m”‘:.”‘s;:::> ms TE-E 1 W my ms’ ”
BEFQRE 2-mmm gum, mmma 'k
WRIT gammy mm 2473 ofikgmg fl£V?F.i’:. %
B’E’W’E~I’f:
am zeaemrmwam manssg L % A
::3E§maL xizammag €lQHGR_ESS;V
PEEP. 3? ITS PRE$a@;EH’i.”;” A A > L
as
39.34%, mzmaazagmnnsr ;a’mL**r,k£ L %
. K” ‘ ,. V
gfimg PQ$I¢§€.3E{‘ME’FI€:)I¢””*,.
SW99-‘v*?~HW¥€’rAE %
g- r–.~w%?:;*1j&; % L 9311119333
:3? am H m:s2m5$yH;m§%L» PARTY HI PERSCJN]
_____
fg:%’.*r:§z::s:4f;;L §>R0vmEz«rr
ER ,,
1 I EE§}:r3§aL_ QFEETEE,
Bza.mszi2¥§. zzmrfi BI-IAVAE,
% .;3§:=,$ ¥flJ£%R1~?’v.h§ ;?vIfiHAH RAY ROBE,
_ «- 5661 C225.
:2 *§~$mmIATAKA mmas
‘=4%.;S§;’3-£’:££’%’§”Ief;%I\I,, (rm BANGAL€}RE
– = *§1.IR? atma, mag 333333 RQQB,
‘= EEK 33′ {T3 ?RESmEH’i1
» man n..uuuu vr AAKNAIAKA HIGH. COURT OF KARNATAKA RIGH COURT OF KARNATAKA HIGH COUR’
3,; Bfiaéfiifiiefiérfififi Tf_IRFCL1IB~ LT?”
Ffifig; CQLIESE RC3fiD,
Efi§4i%P:%§[& «- fl C531,
REE E?’ Fifi SE{Z1RE’I’AR’Y.
writ petfiiitan is am ag«/sclagj%22rs%%ag2k2’s*V%%’ i%
sf tha fiizmaizimiien asf Itfiia’.-.._praying” is
impugnazi gram” sriéa em.., T
mm éagis; am Cmzrt djeliw-m;i__*:.I1_’u:a fgzI;1¢wfir:g’:~_
2% espousing
am smsgfi zaf by the order dam
:a;2a:~w«»2{‘::§_3$V F at the Emplnyem’
.. Eflnd undm Sectim 79. 9f the
§’und am m
ybgsg, {$1-= sham the 319:3, has pmema
‘ 1:.L:*fi.s wgéfi. .§%§._ifi¢a.
fiat. T213 gstitizm is mt k aim: the
an
:2mfm€m§fan&ppea1aar1d:a’ Swit-ma”?-I ofthaflet, ta
M
…msm:#nEie*m ‘