High Court Karnataka High Court

B Satish Kumar vs Smt P R Shantha on 29 August, 2008

Karnataka High Court
B Satish Kumar vs Smt P R Shantha on 29 August, 2008
Author: H.G.Ramesh
 L . Kama: Ram,

   dent No.2 is minor-
 '  by his mother and natural-
J j *  guéezciian first respondent)

IN ‘ms man GOURTOF nmxrnu, sanenonej Q
nama me 2% ‘N am: as Auws-r 2%BM%- ‘A :5 ff:
me I-i0N’BLE MR. Jtsmzs 4′ = j Q
wm rermon m92§’?41orzcr3%(; – 1 ‘ . *
Eflflgfifi . V -. v.

8.SATISH KUMAR,
S/ofiasavaraj,

Aged aout 35 years, _ _ V _
R/atNo.21,18″‘Main, % %

3. s. K. 3″‘ Stage, % 2;
R.K.Layout, __ -V ‘V .
Padmanabhangar, _;

BangaEore~ ”

Represented ms-_, ‘ 3
B. Safish Kurrtar. = ‘ , Pafitioner
(By ALAwME:§as CH’a’mlV_3’e:’.,V Aavacafu-.»§)

~ , L. ska T. Ramesh,
Aged~ about 11 years,

Both are residing at:-

C/o Srinivasa Sarfkid Garden, V _

S-A, 1.5. Roadé 4″‘ Cross, ”

Bangalore – 560078. _ A..;-Respondents ‘ ”
This Writ Petition is fited under 226Jdb’§ ‘

India praying to set~aside ._ord§:}° §_§it€i§Q3¥§)i«.2008 by the
Learned Division No.11, Vcommisgigjngr and
Labour thereby permit the

petttz’ ‘oner to e)<an-iine meme as Anx-D.

This sign: Lpeanéhién for orders on this day, aw Cour:
made the following :_ = _. 44 V

time failing which the petitian stands

Sd/~
JUDGE

COPY

High Cauri of Kamatlfl
satzgafore-«Sat; 001
‘ – »s. S”

‘}~

63.

‘ of