Karnataka High Court
Sri S V Devaraj S/O … vs The Divisional Controller on 9 February, 2009
‘lU”V6 rt rsuurwn at at
mm wwwwm;,m f’wt” nmmwmammm maww uwwm U?” wmwwawwfi Mfiww mmwm KW mmmmm Hififi £€;?§..§W° Q? mmmmm W%E”€ Qfléfi
passed the ordm of dinmbaal. Petmomr wughtT%j% ra:
refiez-1% of the dispute. On rafial-mica labour A’ %
that, the enquiry 2 fair and propm’ and V
any a aubzmiaafion wan maduttjat
drunk and refused to um
between Ho-aur and bewfon-2″
ha could issue mm mm; bus was
choolead. evidence on
3, xleairw 12»: the petium
flwtkhah andheewanlnd tr: mp mg
but mm of galam the bus mama the
that the pehititmer has an unmmh swim
as@hnt11edm1§.I.ea:-rnedocqnnclfortlm
i
i’