l'llh'II'£1'lh£IJAl'hIlA1AIl.h A-Ann-4.13:
II IIIIJQ I.II'l§I_I _ _ _ _ -3-; in
:1 sun ruun uuuxsl um nnluin Anna': ll.lllIll.nl4Ul'I.Ili
BEFORE
THE HON'BLE MR.JUSTICE SUBHASH B.A'l.ZV)HI : ,
1'.
. Raw-indfii ma: _
'SI 9-. Babu@Chaniyappa Rai.
Ravindra H.
S19, Iizigmapfi Pggjay,
Aged about 31 years,
nrhrnr Din nm':.m..-I1.-..
a..I4..un..-A, Ax} uu .|.ua.JA.I..I.=I.U...'!Lcl. V. » .
House, Dugga_1e_1d1_m«Poat,
I:v\__'l'l:._ Ir-_.-1__ Iifi ' '
auma nasaua -V"-IEEIZE," _. . "
Sullia Taluk, r;;K;574%2a9. «I %
Ba1asubran1anya.%B.{L;;.__ .. 'V
C! 1.. I4-.....-..';...-...... ...'- 1"%,'.....I.."-_
Aged about 34'ycara-.'
Meter Reader, . . _
R/o. House," A .-- V
Jalsoor Villageianéi Post, '
S1JJ]ia.'f1f;ja1ia,l;,D.K;'.'5.'7__€lV252.' %
-.abo=.at' £324.' yéaxss
PtmnA0pe1'atm';';* -. '
IV.' V: I'-)._fI-I-Ill-J'-Ii L§,.lll)l£fi_C'
*UbaI'<.1ka' Nlitllbor Village
D.,K. 574248;
Estate of
..PE'rrrIoNE5Rs
(Bysri. D. Krishnamoorthy, Adv.)
Administration,"
'M.-S. Building,
BANGALORE-1.
The Dirac-tor """""
D.K. District,
MANAGALURE.
S0
The Chief Ofiicer
Town Panchayath,
Sullia Taluk, D.K.
(By Sri. Jagdcesh Mundaxgi; ~ ':0
This Writ Pcfition is filed underfirticles 226 and 227 of
the Constitution of India, praying to: dixect the R3 tavconsiider
and pass appmpriate orders o1::."fl1._e repiresentation issued By the
petitioxiers pmduceci at @exu1\::s.-,D.. 141?.-"E"; pDt.1?.01.2008,
17.01.2008
and 03.01.2008 re-s@tiveiy’by §’.:’!,_:(ing.a’_’.1*easonable
Him :-
I-I-III-l\a’I
This Petition co§.:I11I:’.., ‘ enter _ 1’ ‘ 3 this day,
the Courtmade the’fo17_sfi’Niii8:._ , 0
to i;’n.e mspoiident No.3 .c:p_1_:;.-Eider the representations given by
theApeti1icV)n.ei’ __at Annexurcs ‘D’, ‘E’ and ‘F’.
— – …_…’.-.. thmt. t..- pe…t-…n.-rs 9..- en…tJ.ed. .91′ the
– wages”:.a11d it is also fixed by the 0&1′ Ofic-er ef the
‘iv_ianag.emen’i;« Despite of that, it is not being implemented.
minimum wages
1′ mnki __ Vlnim
I I I I
gun inn 4′ flan” I’) 4′
,…..*.:.en under the p..,v1s:cr.s e. ueeucn .:. 6.!-
*vu;m””‘*b1e to th’ pe'”””‘**er-, there is no need for this Court
issue a ciinection. if the petitioner is entitled, he can ‘V’.
before the appropriate Authority. ._
*AP/ –