High Court Karnataka High Court

Basavaraj vs The State Of Karnataka By Its … on 22 August, 2008

Karnataka High Court
Basavaraj vs The State Of Karnataka By Its … on 22 August, 2008
Author: L.Narayana Swamy
%z*~ND:    

£94 THE H¥GH COURT OF KARNATAKA
CERCUIT BENCH AT GULBARGA

BEFORE

THE HONBLE MR. JUSTICE L.NARAYANA ~;»=.:.i:gM\r%1Li ~

DATED ms THE 22ND mv Cat-' A!.2ét*2s=rj éaizos "    ;

W.P.NO.49564{2_{1Q4(8«éR_E;§)    A'

BETWEEN

..--------a..-.m-...u--

BASAVARAJ  _ 

sio. .iETTIN(3ARA\{"KUMBAR*._
AGED ABOUT 20'¥EvARA$_".V_ -  
ace: ML, RIAT Li3DA_{";HA'N=.    
TALUK AFZALPU9,   
0asTeuLBA'RGA,'i:,  A

 ?ET¥TlONER

(83; Sri : G GACHAGASEE % 

 t~.2 « '

1%  ' THEA STATE QFj2

employee and one should have atmined :fi'aj_o:i%t§?"at ffigi. time. '' 

instant case, it is acinzitted by the petif%ar§é'r.zbat havsc;-n' !h§§"v;Iaufé;4'6f"di$.aih of' V

his father he was minor and the.Aappaicatafifiszeéspat submma within the
stipuiated time. Hence, the casé' .5: the ipé£:1.;ofiéiz'% is: rightly rejected by the
respondents. § find nQ"iEV£.egai;i€V"or::i}m;5':A'afJ¥i®,}'.  impugned order.

Hence the writ 9ei.ité<:§'n

Sd/-

Judge