High Court Karnataka High Court

B Honnur Sab Electrician vs The Bidar Sahakare Sakhare … on 9 April, 2008

Karnataka High Court
B Honnur Sab Electrician vs The Bidar Sahakare Sakhare … on 9 April, 2008
Author: H N Das


{N THE I~fi(}H CGURT OF KARNATAKA AT BANGALORE

‘1’:-ms Hwmmm rum, .3Us’r1-CE H.N.HAGAM{3Ha;$«:j;E§~L$f”‘..’ %

BETWEEE: %

1(a) .

zm.

line}.

lid).

19¢},

HATED “IRIS Tim 9?” DAY QF’ APRIL, 2088

BEFORE

E. HDNNUR 5&3
SHHCE DEAI3 HY LES.

ragammumza
ma PE’rr1*:cmEm .£__s.GEfl vmRs.k%i

SHAKER-FA W; 9 AB1:ii;;TI,.
we mwrnaxmx, AG2;%:mmm~’e

EEEWMWIDW
mo mrmozma, m.£c:R.

%
wxcr
my m m3~:noxj£m §

z4asEmse:A%Esa3U%@a % T %
we K1-mudfi Mommm
m£;.§G& P’x:’:1’I’I’InT.!IfII3 ,R,A ,4%.GE:MAJ0R.

« Sig S§–mKASH&WA1.»I
X? mum-mi23m~mw 05′ THE E’E’I’£’I”ICEER
_

= mmxmma.

1+;s1%.m;Isaé3BURNIsA, ‘awe SHE-K8}-IAWALI
gamma, mum~rmR~r§–mw 01? um

P’E’I’fl’IQKERS

A A M k T .{7’BY”3RI : mmuwm 9. pmmmm, am]

OL;/Vx,

ulna!’ Infill!» l..DhII.nsI_JuI’II_nII u-5 gong’- .

mfil

” mi

wmzfi. ths benefits aa afimfiaibla tmdcsr law in terms of

1:115 orrier rm W’wAwI’i’::.563’4~/ 19%. Theme is no mmrm;
rmrd tn shmxr that aubaequmt tn: diaposal _

apzpmfi, the petitianm appxmc:1mfimt1’1e 3

C.’faur’&.% flrasim the Tcagx

as prayw far by me mfifianegggi is
rmamrfi ts: the .4
mgarmerntatisczn me: 0f e:iaatl1
af Kim V’ tgmm af the
e.:u-mmns V§fi §I;§=°;;Nc:.5604~! 1993. If
gush m the pefitisoners than

the saw nx%sa.x3e* bfifillfifitfi am

“sh:-v__:mpancian:€. Managmnmt in tum
a£%%araa¢~%a£%%g&;3s Emir: in mma.saw199s within
‘rz:afit;§é§:?s’;_ the data at’ rmipt of the

A€m , tialm writ petiticm is

Sd/-n
Judge

tha mmpuam af dmmaam

sn:4n$-5 iI¢lII Ln\t1.uit.:AlI1nt..l\l I3 itlfifilh Iifilll ¢.l\I|.nI|.nAI\lt..n\I IL Iufififi. Infill! l.l’L.lI.lII.lIIIl\.lII 03 IQIAAA ilfilll Llniljnljnnu-LI’: 2* nvuanfi-5 n