High Court Karnataka High Court

G R Venkatachalapathy Shetty vs The General Manager (A & Hrd) on 26 June, 2008

Karnataka High Court
G R Venkatachalapathy Shetty vs The General Manager (A & Hrd) on 26 June, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA, BANGA;LQ12E

DATED THIS THE 26'1"?' DAY OF      

BEFORE"  t 

THE HoN*BLE MR.   Aqrr .3" 
WRIT I3>IiE:'I'I'I'I(jf'~I...V'NoA ::8Aj${¥ L'{HE'I7TY
s/0 LATE A,KKAPE'A 
AGED Agvaem-L«:;g9VVmA§¢'s *  
Rm; A.E;E;}KP'FCL   
R/AT NO. 142 am "B'B£_;0CI<Z',
SAfLAi<ARANAGAR_ BA1mALoRE 92.

. .. PETITIONER.

 my Sri~-.'M5»--RAG§1AVVE§§¥DI§AACHAR, ADV. )

AND:   

A   1   MANAGER (A 85 HRD)

% KP'I'{3L.VC'AUVERY BHAVAN,
 AA BANGALORE.

'    CHIEF ENGINEER (ELE)

VTRANSMISSION RAE COURSE ROAD,

Vé  ~ ._ JKPTCL, BANGALORE SOUTH DIVISION,

BANGALORE.
. .. RESPONDENTS.

(By Sri HARIKRISHNA S I-IOLLA, ADV.)

5d,-

claim of the petitioner and also having mgafni tn
extended by this court to simng.;~;yp;acé§ci cs:

respondent.

5. With this obser\r.:e;..t:ionAVAt.’$n’ ‘Standsiidisposed of.
The first respondent within an outer
limit of six pf of the copy of this
Order. ._ _ .L

Pefi’ti9n’j;sta£iids dssposedos aocoraing1y. ,

Judge