High Court Karnataka High Court

Babu vs The Medical Officer on 6 August, 2008

Karnataka High Court
Babu vs The Medical Officer on 6 August, 2008
Author: K.Sreedhar Rao Gowda
 

IN THE HIGH COURT 0;? KARNATAKA cmcurr BEN(_)§~§   L  

AT GULBARGA

PRESENT

THE HONBLE MR. JUSTICE K.SREiD}'iPJ§'RAO     

AND

THE HONBLE MR. JUSTICE B,AsREr:§N;VAs::{VF'c3owDA "

DATED THIS THE 06"' DAYV§QE'.Ai}§}iJS'}',f2('§{§8'V"
c.c.c. No'.";é5/%2908  ' 

BETWEEN:

01. Babu     
S/0 Deve;fidI'appa, "    __
Age: 21 years 'Orzo? vNii,~ A ,1   "
R/o Hu<:1darOni, - §  
Surpt1r~.585_ 224,  H * " A

   _____ 

02.  r'3[oABabu,
 2? Ni},
 V R/0 K.'V;  Gafoor Manzil,
'   '
 Su1'1)ur-535224,
' H " " ""v'.I'Q-"'3'»3*.15P1II';"'
 Wit .Gt11baI3a

 J SiF'aI*appa,
  Age: 28 years, Occ: Nil,
  R]o Laxmancontractor,

E

 



~  'Omcer,

" " " *   surp>.;a-535 224,
  A  = 1_3ist,._{':u1barga.

Huddar Oni,
Surpur~585 224,
Dist. Gulbaxga.

O4. Zakir Hussam

S/0 Abid Hussain,
Age: 25 years, Goo: Nil,
R/0 Santraswadi,
Surpur--585 224,

Dist. Gulbarga.

05. Prakash   _ 
S/oMadhavrasoKulka1'ni,  V j
Age: 20 years,Occ:<Ni1,   . 
R/0 Near Narasi;1iha 1TeH1pl¢:,    
Hflddal' 011i.   'V ._    '
Surpur-585 2i'24,_.."'=_ '  .   r
Dist.  V:.,__ _   "

S/0 Mohammad  
Age: 28 ye/a.rs,__O<:x:: E*€_iI,: " , 
R/o     
f.311x'pur«-§:- 585 224,"  _
fbiast.  """ H ...(,'omplainants.

  Rae, Adv. ~ Absent)

._ _ Ivhjmicipal Corporation,
  S.'V.. Jamdjsh Bijaspizr, M3391',

'%

 



02. The Chiaf Offioar,
Municipal Corporaticm,
A.D. Managuli, Major,
Surpur~585 224,

ibist. Gulbarga. ... Respondents]  {T ~12  ' _ V»

This Cmltempt of Court Petitian is filed 1:_:z2.d¢.§.:t’j V ‘ 1: ‘c)An.5_: ”

11 and 12 of the Contempt uf 3fi?’f_1,-I
initiate contempt of oaurt ”
respondents for deliberate -91’ {he
common award of the Labour per
Anncxure passed in K.I.D.i Nos._44$]§8_, “4§9/9%; 461/98,
462/98, 463/98 and 531/98 by.

This C.:€3.C. lwaring this day,
KSREEDHAR ‘RACKJ; mac t1:c kronowing«
….. R D E R

alleged that the award of the Labour

is “fiat TIE 2” respondent. 11311 ii led

c writ petitians challcngng the award of Him

but the writ petitions mme to be withdrawn

and there is no directions issued by this j’fs$r..

impleancntation of the award.

2. The question of disobedience of
does not arise. The complainants to” of %
the award under the Indvgstriai this

petition is closed.

Rbv/*