. …w..w. ¢~’w’~\!\I’l”\!I”\l\I4 I-nun LUIJKI Ur KAKNAJAKA 1-uc-an COURT or KARNATAKA HIGI-H
IN THE Hzsu coum’ OF KARNATAKA ” H’ ”
CIRCUYI’ BENCH AT GULBARGA’…. _ *»,
DATED THIS THE 24TH DAY 01:’ s§E:Pf:fi’:v:VB’E;TR-i20:j8.VV ‘ _
BEFORE
THE HOWBLE MR. JUs*ri’é:.é;a.s,B<}}?ga.;*~:fi;x H
W.P.No. 7825'/200"f('G1§;-i:{E.B)
BETWEEN: " " "
M,/8 LAKSHMI NARAYA?€A MOE’;’MILL~;N:.;r>STRIEs*;« ‘
SINDHANUR, PO AND’TA’:;,I;§< SIVNDHANUR _
DISTRICT RA1cHUR~B-at 1'r'.s,. If(4AI~3A£3I'N.(} f?Af€E'1'NER
SRLK. SUBBA RAG, S1;€)'_}3RAHMAi'afNA '
AGE 51 YEARS, Rf()~.SI'i'iLi}HAI\ZT}I§' V * *
DISTRICT RA1::HUR.. i;
‘ ‘ ‘ PETITIONER
{By Sri : s1~nvAKt;:y1_AR KA£,:;o.Q’i2,::_2aDv, }
A. ….. .. V
1 L”‘ASSIS’I’AN”T,EXECUTEVE ENG§NEER (ELEM
VI’/G’I’LANCE} (GESCOM)
F0 AND DISTRICT RAICHUR
DISTRICT’ RAICHUR
* IESSISTANT EXECUTIVE EI\IG1NEER(E2LECL)
QAND M sue mvrszomegscom;
. ‘K.F’;”.–‘.’C.L. SINDHANUR
‘ QJSTRICT mzcaug
‘ zxd j’:
SUPERINTENDING ENGINEEFEELECL)
0 AND M CIRCLE
GESCOM
MUNIRABAD
\.Il’\I\I’\ : Itlnln |
W’-“”” ”
……. . 3.5-… \uFl m-uuvnu-ma nun”: LUUKI U!’-‘ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 1
reconsider the matter. It is neediess to msnigigfx
reconsideration, there shall be no precipitativé;-._§:1cfioIi in’s5$faf»_
as the demand is concemeé.
With the above observatid11s”‘and petition
stands disposed of with :10. é’ords’§s;s: ‘tip : é”o.sts.