Karnataka High Court
G R Venkatachalapathy Shetty vs The General Manager (A & Hrd) on 26 June, 2008
IN THE HIGH COURT OF KARNATAKA, BANGA;LQ12E
DATED THIS THE 26'1"?' DAY OF
BEFORE" t
THE HoN*BLE MR. Aqrr .3"
WRIT I3>IiE:'I'I'I'I(jf'~I...V'NoA ::8Aj${¥ L'{HE'I7TY
s/0 LATE A,KKAPE'A
AGED Agvaem-L«:;g9VVmA§¢'s *
Rm; A.E;E;}KP'FCL
R/AT NO. 142 am "B'B£_;0CI<Z',
SAfLAi<ARANAGAR_ BA1mALoRE 92.
. .. PETITIONER.
my Sri~-.'M5»--RAG§1AVVE§§¥DI§AACHAR, ADV. )
AND:
A 1 MANAGER (A 85 HRD)
% KP'I'{3L.VC'AUVERY BHAVAN,
AA BANGALORE.
' CHIEF ENGINEER (ELE)
VTRANSMISSION RAE COURSE ROAD,
Vé ~ ._ JKPTCL, BANGALORE SOUTH DIVISION,
BANGALORE.
. .. RESPONDENTS.
(By Sri HARIKRISHNA S I-IOLLA, ADV.)
5d,-
claim of the petitioner and also having mgafni tn
extended by this court to simng.;~;yp;acé§ci cs:
respondent.
5. With this obser\r.:e;..t:ionAVAt.’$n’ ‘Standsiidisposed of.
The first respondent within an outer
limit of six pf of the copy of this
Order. ._ _ .L
Pefi’ti9n’j;sta£iids dssposedos aocoraing1y. ,
Judge