.. _.. ..- ………-…vmu -ur nmwcnnnnn “l”l!K§l’!’I.’.1.JU’K’l”‘(JI’ !UntNA’I”-AKA HIGH COURT OF KARNATAKA’ ‘HlGH”COUIi
2. Accarding to the ‘patiticner, he hag g
executed certain warka 0f the zeependent$”afid 3,
the bilis are nat paid. The mefifi @f_
éakculatifin sf the petitioner is prédfiéed at __
Annexure–L ta the Writ Peti;ion; ‘§ing¢{ §ha1
mmaunta are not yaid ta “$im{ fig imédéi a
representation as pef_$nné#%%§¥§fiflate§; iii.
The said. repras§ntat§9n .i$fi %aééi§éfi by the
respandents ‘V§fié;_ 3$56{2$O$Jj “5ifice, the
repzesentatigg.§:$ w$ctE;§§§éfifi%;éd, this Writ
Petitian :_iB fi:-W.-3._.«V
3.;’Smt.Sweth§ ‘finand, leazned caunael
fluhmit§ that §$titi$her’s repreaentatinn will
ha canzifiefifid bafied an the fact situation anfi
y°the agreamefitA between the parties. She
‘”5fiafithar fiufimits that the prapasai is already
4. In thia View ef the matter, the
Hgrievance of the patitioner na mare survives
fox c$nai&eration. Hawevex, it is ta be
P’
– – – – – — -vv-u vr n—–vn-mm H-on count OF KARNATAKA HIGH count or KARNATAKA men cow
obsarved that the request of this pst;t§¢per
shall be considered by the reapQfi§efifiéf ;fi_
acccrdance with law and as per thafagréemaptw’
between the parties, ag axpediéiduély vgé
possible but not later’thanVfh£9e m¢fi:h$._fi
Writ Petiticn is diéfifiagd fiffiééfiarfiingly.
mv;*
“I IJ£\III I..i\I|..tau.nnunn-u. ._ —_ __ _