_ AN;35,; V
{IVE TIE HIGH CQURT UF KARNATAKA, Bfis1″I(“.iALORE, W’P.9487/G”?
1
in THE HIGH com? or KARNATAI§A~;~~B¥é;N (§;§.i;QR§§3 « x
DATED THIS THE 23rd my «:51? S_EWE2+.@§._f::3}33’R«,’
BE¥+’€;3,RE –
‘I’HE .HON”BLE MR..msT£:§1:: RA,I}ai MQHAN REDDY
WRIT PB3’PITI(:if~I..’?JQ.948.73} {L»KS}’~2’I'(3)
BETWEEN .
MANAGING}T3.§RE:iC’3T£}R’KSRTC_._ “” ”
CENTRAL€JF’f§i€3E;;’3′..__ ‘ _
K.H.ROAD, 33ANi:3ALeI%E m’..ns?ION;~\L
CONTRG’LLER;, Ic”-z<;I.AR “DmsIo.N,
REPRBZSENTED: BY “I.’i’S« .CiH_I__E§%’ LAW
OFFICER,” V ‘ ”
” _ 4 PETITICNER
{B}; 31:1; r’m_R;’;,E:s::{ BHANDARY ‘1″, ADV. 3
ALAr1M..gn§E:V%D«.m7S:a§,
Sm ‘£;g’;fi’E ;23e~::;u.:, WABAB
” K0:,AR}:§:;s’tRICr,
AGED ABé_;m”;s’2 YEARS,
3?} gr MI.L.IAEf’ER MOHALLA,
MULBAGAL ‘TALUK,
REZSPGNDENT
: S B MUI{KANNA§’PA, ADV, 3
THIS WRIT’ PETETEON IS FILED {ENDER ARTICLES 226
QKND 227 OF’ THE C-(}NSTi’I'[J’}’ICiN OP’ INDEA PRAYING TO
QUAIE-SH THE AWARD QT. 5.73.2006 PASSED BY THE II
bx
EN THE HIGH CC3{?R’I’ UP’ KARNATAKA, BANGALORE W.P.943″f.!’G”§
EN THE HIGH COIFRT SF KARNATAK.§k 823%’-“G&3;L€3R}3, W.P.9437fO?
3
each one of the (1’10C?_1Z2.’i€§11’§S markad as Exhibfgiéx’,
may not have some ta: the c9nc1u$itr:c1___fg»r consideration afmsh after extanding
–qf:){;Qriunity of heaxmg to the parties concamed
333%” by assigning reasons, findings ané
(:0I1 t’~.§z1s:;t§i13″‘;aft€r assessing tbs eviciance bath oral and
‘ 4’ ‘ = V ‘”ci.o{:umet1ta1*y.
sd/-
Judge
L11.
{N THE HIGH CQEIRT OF KARNATAKA, BANGALORE. ‘i?E?’.P,948′?f0′?