Karnataka High Court
Hanumantappa S/O Puttappa … vs The District And Sessions Judge on 19 February, 2009
IN THE HIGH coum' or-* KARNATAKK % ; j f 1%
CIRCUIT BENCH AT DHARW;§{f;"v:"'- A %%
ones was me am
BEFWE %% & «%
THE HON'8LE Ma.Jus"r:tc2 %sQAr¢rAw4aouoAa
wsm ,._[S-RES)
BETWEEN:
S/'0 Ptltfappaiiéifawar
Age 39, Oct: 33361"-I'iC('.t .
(Presfinfly 'Woii~:L1g' '
in the I?)istrict~ 'Have;*i)
R/w'ii1g;_.j .2 ~ '
"mtition, the petitioner seeks
quashing 8.2.2007 issued by the
é_ Distfiict 'C<;vsL1rt," 'f~«IaVc-*;i, vide Annexure-H to the Writ
pétitiglzft has aiso sought for quashing of the
cbrtséqfiértti dated 9.2.2007, Vida Axmexure-J.
2' '«;_I€£§cords disclose that the petitioner and
A 't"1f.és:2;$0ndent No.3 were Working as Group--[) employees $2
that: first and second respondents. The: Registrar
2/5
” 2
Accordingly, the Writ petition fails 4′
dismissed
*<:l~:/ -»