High Court Karnataka High Court

Davangere Urban Development … vs State Of Karnataka Through Its … on 18 September, 2008

Karnataka High Court
Davangere Urban Development … vs State Of Karnataka Through Its … on 18 September, 2008
Author: Ram Mohan Reddy
IN @112 HIGH comm or KARNATAKA,  _
DATED THIS THE 18TH DAY OI§i>vSIEP'I'}331's*{';!5:§}§.fR :;'2;:§i)(38 ' ~  
BEFORE#   E  % ' M  k
THE HON'}3LE MR. Jus'r1EvARA;:'*u__Rs..i;AYQLJT;~._   '
'A'BLocK,P._fi-'%Q;AD,"" ' .  
DAVANAGEREF'   
REESE' ITs'c(T;MM:'ss:Q'm_:ie. .

 PETYTIONER

(By 3151 : BASAVA _p,RA13H'i-is PATiL. 35 ASSCTS)

    ..... 

:;m–1KARNATAxA

.. 1<afiG1a:)NA:. P R COMMISSIONER 11

. THROj£;_JGH ITS SECRETARY
Hgugsms AND URBAN DEVELOPMENT,
BANGALORE,

V . _ 5EMPLOYEES PROVIDENT FUND ORGANIZATION,
MINISTRY OF' LABOUR,
GOVERNMENT OF' INDIA,
SUB~REGI(}NAL GFF'ICE,4'I'H FLOOR,
SRiMA'i'H COMPLEX,
NEW COT'F€3N MARKET, HUBLIW

M

3 As3:s*mN'r PROVIDENT FUND

COMMISSIONER

EMPLOYEES PROVIDENT FUND
ORGANIZATION, V V
MINISTRY OF LABOUT, "

GOVERNMENT OF INDIA, ..=
SURREGIONAL {)FFICE,4’I’§~I FLQQR,
SRIMATE-I COMPLEX, – .

NEW CGTTON MARKET,’ »m;rBL1. V

4 ENFORCEMNTOFEICEE-“‘*–.
EMPLOYEES PROVIELEENT . ”
FUND 0RGANIZA’I’iO_N,
MINISTRY ms’ LAB_Q;m
GOVERNMEM op’ IN’D§A,4 ‘
SSJB-REGICBNAL Fr*1c:;E,4*r1§z “F’L(3OR,

NEW: C(}.’i’T_!I)N ‘i’viAR’H;ET;’* BU ELI’.
…. .. ‘*–:;., * ” ._ ‘ ” RESPONDENTS

{By swigvnjam’:2AI.Ljr:AKz9iAr:THGAD, ADV FOR R2-4)

‘[‘HIS ixmi’2*~91-s.”ri*1+161§ IS FILED UNDER ARTICLES 226
AN£.’i}.22’?~ 012* ‘ram CONSTITUTION or? INDIA PRAYING TO

‘-v.AQU’-AS!-WETHEA.IMPUGRED NOTICE AT ANN-A, m:17.7.2oo7,
PASSE1_’;}..–BY’..v THE REGIONAL PROVIIDENT FUND
_c:~$1:::1’sz.E_.R;z1.

TH1.S»i}?E’rrrION, COMING ON FOR PRELIMINARY
HEARI1’JG’IN ‘B’ GROUP, THIS BAY THE comm’ MADE

A T L .% LL ‘ »,’I’HE FQ1;L0wING:

OEDEE

Th6 Writ pwztition is flied calling in question the

§I’GS€Cllti0I1 nofice dated 17.7200′? Annexure A to

in

which the petitiamar admittedly has V’
explanation and over which the authority i
an order. if that is so, the writ ii-is -;
If the petitioner is aggicvzjci .. A’
autherities i
pmsecutien notice ii; is for tbs
mtitioner to quggfion iegai

Pmceediflgs. é

The writ disposes} eff.

….. ..

Judge