High Court Karnataka High Court

N V Prakash vs H P Jayadeva Naik on 8 February, 2010

Karnataka High Court
N V Prakash vs H P Jayadeva Naik on 8 February, 2010
Author: Dr.K.Bhakthavatsala
x ~:«u-nu ur RMKNRIAKA HIGH CQUURTOF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COU

Im $33 HESHOCQSRT SF KARNATAKA Ar aAxga§Q#Ef;Ov

EA?ED $313 THE 8"'DAY 9? FEBRUARY?é61$LOOR

BEFQRE ;"m~-

THE HOR'fihE DR.JUSTICE K} Bfiéx%x§?A§$$;§_ &jfi 

sax? gsrzrxou nu. 24ifis:2c§9.{@x§c§é§”w’j

B2′-.§’%’¥E§§£%? :

SRI..N.’if.FRAKASH

31¢ VEERASHADRAIAH ,W»V,

A633 AEQUT _.¥EARS;’ “, _4»:, ;

Ric: NRI=:§°s–Ca.az’:~;;,e’;;P§R;?4.’rc>LR”‘ ‘

LABOUR N0.:5’$Z2_11rE..¢3’7CC«.E~3_§Z!”.»é22’2 ‘ »

vfzs Ems? I »
BHAanAvA$a:;,”‘%,,_»O2_”«_,W.;..9g?:T1sNER

{av 51%: .§L§H3Vfifi+§?3f§fiK,’ 52%;s.~*:f?xa%.reAsIHa=r:§¥
LA¥ &$$T§s§ ” *4′: »

mm: __

.3:-I. 1::.’;’;}=A§rzsgas3:-R am …..

szs’9sEgA fiazx

2’mE;:V.;:.§§t§v§€v’~.’32 mag
*M¢mm§w%fiwm%3

$3.3 _
52-magA%:fm*§;:’.=¢ ..mRES§GI€fi£!*E’£’

” TEES war? PE’§’I’FIO§i Is 335% €§fi§ER fi;R’I’I€E.;E3

–. rzzaas; 5.; 22′? :3? mg C31’§S*£*I’I”¥.§*’FIQ?€ Q5′ Ififiifi, mwrzrea
13:’; ‘giuxgx mg mmsn mssxn AT .§.R§«¥${?..3RE-*§ nzwsn
. 6.?%3.2G$9 935833 3′? Tag cnfm §E.§B§E {SR.BH}§: $324
” “sass! mmsmvnmz :3: ac 2ez3.2i1£2@§1.

*3′?-{ES Vfii? P$’P3§’P}§Q§ Cflivilfifi QR EEK QRHERS TEES

3495?, THE C§i3R’2” KKBE THE §’G§.a§.eO$”El§$:

II \-vvn- vi nnltlvrslnlv-I “tun \.vU l§.F« RHKIVHIARR ?1lI..7l”l LUUK1 U!’ KAKNATAKA HIGH COURT OF KARNATAKA OF KARNATAKA HIGH COD

D$E&

fine cf the ebjecticns raise¢_§y ;fi§ :égi3£fiyf

is, new the writ petition dis maifitsifiafigé;
?harefcra, laaxnad ccunséi, f3r Eha *§hti;ionars

files 3 mama fer canvé£3ian;’ “~;

2. Mama _’f§r ;”¢cfi§mb5i¢n £§ acaepted.
Registry is §ir§é§§d~€¢ c§nvar: thé writ Petitivn

inta Civil Revirign Pgtifiiafig f

sd/~ W_
JUDG1:

?:g” ‘