Karnataka High Court
Executive Engineer (Elec) vs Secretary on 5 October, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
"DATED THIS THE 5?" DAY OF OCTOBER 2009
BEFORE
THE HON'BLE Mr. JUSTICE RAM MOHAN REDDY
MISC.W.9592 g 2009
WRIT PETITION No.4838/2008 {L--RES)
BETWEEN:
Executive Engineer (Elec}. ...PETITIONER
{By Sri.B.C.Prabhakar, for
M / s.Bhoopa1am Law Associates, Advs.]
AND:
1. Secretary,
2. Commissioner of Labour. ...RESPONDEN'I'S
(By Sridagadeesh Mundaragi, GA for R-2)
This Misc.W.9592/2009 is filed u/s.151 of CPC praying to
permit the petitioner to take out notice by substituted service on
Respondent No.1 by way of paper pubiicatioti for the reasons
stated therein.
This Misc.W coming on for orders, this day, the Court made
the f011owing:--
oi
ORDER
Notice of this petition on the 13′ Respondent was not served
though notices were issued on three occasions by the Court.
Hence, this application for substituted service by way of paper
publication.
2. Heard the learned counsel for the applicant and perused
the averrnents set out in the application.
3. For the reasons stated therein, the petitioner is permitted
to cause notice on the 15′ Respondent by publication in the
newspaper ‘Sanjevanf having circulation in Mysore on or before
16.10.2009, fixing the date of hearing 30. 10.2009.
Misc.W.9592 / 2009 is accordingly, allowed.
Sd/~
JUDGE
bnV*