High Court Karnataka High Court

P. Chinnaraki S/O. Late … vs Cauvery Niravari Nigam Limited on 31 August, 2009

Karnataka High Court
P. Chinnaraki S/O. Late … vs Cauvery Niravari Nigam Limited on 31 August, 2009
Author: Mohan Shantanagoudar


.. _.. ..- ………-…vmu -ur nmwcnnnnn “l”l!K§l’!’I.’.1.JU’K’l”‘(JI’ !UntNA’I”-AKA HIGH COURT OF KARNATAKA’ ‘HlGH”COUIi

2. Accarding to the ‘patiticner, he hag g
executed certain warka 0f the zeependent$”afid 3,

the bilis are nat paid. The mefifi @f_

éakculatifin sf the petitioner is prédfiéed at __

Annexure–L ta the Writ Peti;ion; ‘§ing¢{ §ha1

mmaunta are not yaid ta “$im{ fig imédéi a
representation as pef_$nné#%%§¥§fiflate§; iii.
The said. repras§ntat§9n .i$fi %aééi§éfi by the
respandents ‘V§fié;_ 3$56{2$O$Jj “5ifice, the
repzesentatigg.§:$ w$ctE;§§§éfifi%;éd, this Writ

Petitian :_iB fi:-W.-3._.«V

3.;’Smt.Sweth§ ‘finand, leazned caunael
fluhmit§ that §$titi$her’s repreaentatinn will

ha canzifiefifid bafied an the fact situation anfi

y°the agreamefitA between the parties. She
‘”5fiafithar fiufimits that the prapasai is already

4. In thia View ef the matter, the

Hgrievance of the patitioner na mare survives

fox c$nai&eration. Hawevex, it is ta be

P’

– – – – – — -vv-u vr n—–vn-mm H-on count OF KARNATAKA HIGH count or KARNATAKA men cow

obsarved that the request of this pst;t§¢per

shall be considered by the reapQfi§efifiéf ;fi_

acccrdance with law and as per thafagréemaptw’

between the parties, ag axpediéiduély vgé
possible but not later’thanVfh£9e m¢fi:h$._fi

Writ Petiticn is diéfifiagd fiffiééfiarfiingly.

mv;*

“I IJ£\III I..i\I|..tau.nnunn-u. ._ —_ __ _