Karnataka High Court
Mohammad Abdul Majeed vs The State Of Karnataka on 11 August, 2008
EN 'mE HIGH COURT QB' KARNATAI{§§.:«'." ' 5 \
CIRCUYI' BENCH AT C}ULBARE'§;'1'v--« 1:j'_». %
BEFOREZ3 " '4 '
THE :»IN'BLB MR. JUST¥CE_'L.N2§R'1%YANA'*f:§§ifA§\&'f;
DATED THIS THE 11'£'I~i;i:s:§Aijaifsiiffzxiioég
W.P.No.2;3a;96;%'2Qés(sg§Es_)
BETWEEN: é 2
Sri Mohammadm;d%1i:}%:2:a3e::,%:1; A
8/ 0 Mohammad'. Ailggiggi Rfihailiali
Aged about-3'9 Y3?-1'§,"A::§:.; " _
QCC: Assistant 13i1gi;1ger%o:ggi«a:1;z wages,
In the ofiice of the A$$istaI}t'T'E'(rigineer,
P 85 D sub--1):y:'sc;n, 51da1~._ «
.. Patitionez'.
(£33,? S.Shasi:ry, Adv.)
1u. ' The of Karznataka,
Rwrgp. By its Secretary to
.Go§emment, Rum} lfiavelopment and
"..Pa'1i'1(:hayat Rfi Department, IvI.S.fiui1z:¥i3:1g
Vt Bangalore.
The Zilia Panchayat,
Bidar, By its Chief Executive
Qfiicer, Bidar.
pweiitienar, it is for the Government {G take de<_::ié§if;1:c5:*--:iI":
service, if the petitioner is contiméug ifi” :~:¢1″ai§t€g,_tii};”§)ef;f2a_ner;t’
arrangement is made angi if thie–p.ué:’§:iti€:;1_er hasv-n,::2{ bean paid
salary, than Respondenfs” »f.ih”£3cted to pay the
same within a of date of rexeipt
of Copy of t§r}_1«g=;1:’:’-»’ V V’
Witf: €JE3;;e:§%3.tia§i”~t1}6_1&’:’it petitiezl is dispased.
Lea1’i'”i€.C_i C’:<}\?(i:ETIi;3it:1%iiZ"~-z?3§i§i}§}Ca"£€ is permitted :0 I116 memo
of appearanca x£*&thjn'tsVd weeks.
Sd/-
Judge
% ,