High Court Karnataka High Court

Khader Basha vs The State Of Karnataka By Its Secy on 18 July, 2008

Karnataka High Court
Khader Basha vs The State Of Karnataka By Its Secy on 18 July, 2008
Author: N.K.Patil

N THE HIGH COURT OF KARMATAKA
C¥RCUiT BENCH AT GUL8ARGA

DATE!) mus THE 13*” my 0:”: JULY 2003 . % ;

BEFORE

THE HON’BLE MR. JUST!CE=:A;lV.Ku§5g§;1;I’L,. ” %
wan’ PETITION NO. 25669 of 2:m5~¢§Rs¢”; A %

BETWEEN:

‘3

KHADER SASHA
SJOHARAN SAB

AGED ABOUT 36 YEARS, .

occ: WATCHMAN, _

TOWN MUNICIPAL <3OUN(fiiL, * _ ..
SINHDANUFE-54's¢H;3§~'3.V-'
RAJCHUR Dl$T'RIC'¥j. ~ ~ .

AKTHAR PA::;HA…

SIOJAFPFAR smrs
AGEDABQUTQQ yams, _
0cc;’~:vA1jcHMAw,««’.._» ‘ –
TOWN”MUMlCtPA.L CQL.’.NC:!!__,
SINHDANEJR’-5841?,8 ‘– _ ‘
RAICHUR D!.STFi£CT,. ‘

_ F-‘ETITIONERS

I {sf saI..s;’$ Agggngl, Aovtiuszam)
‘mo; ‘ V ‘

1

A ‘– : ‘ma $”fi{1″‘:~:~f. ¢F7§j<AéNATAKA BY ITS SECRETARY
<*JRE+AN DE'VE£.(3-'PMENT DEPARTMENT.

M;.$.BUlLi}!ff4'3; VIDHANA VEEDI,
BANGALQRE–5e6O om

IHE DIRECTOR
MUNICIPAL Aamtunsrmnow

'QTH FLQOR, VMTOWER,

._vsDHA:~: VEE-ZDHI,

BANGALORE-560 001

" "THE CHIEF omcsrz

TOWN MUNICIPAL CQUNCIL,
S¥NDHANUR–584 128

BMW

5

that the services of the petitioners shat! not.._~V..
be terminated if they are in service exceptfizii 4.

misconduct tit! their claim is .canside.%”edvv.’é:§. *

directed above-