Karnataka High Court
P K Prasad vs Basavaraj on 23 October, 2008
{N THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAE)
DATED THIS THE 23% my 0? o<rr0rsraR_,----;ioésf "'
BEFQREVMN
THE HONBLE MR, JUSFIQE H...G:$2AMfiS.H*--. " M
REGULAR sEcoND',:g1§PEAL'-:§Cj'.V--?s1/2.903 4'
BETWEEN:
P.K.PRASAD,AGED MAJGR,T_ ._
OCEC: CHIEF' ACCOUNTS QFEICER9 _ .V .
IN TELECOM, DEVARAJ {IRS LAYOUT, " ; ~
DAVANGERE. _ - '
TQ. AND £)IST.;'DAVAN€3E«REi-5?'? 0'02. .. APPELLANT
(BY SRL 1.<3:'<:A§:':;;f£':iIi'r~:1x2§;x':f;%z,"A£)$t.;"'-, A
AND:
BASAVARAJ; % V.
S/O GURAPBA THENNJE L1' .
AGED. A3001' 5; YEARS, "
<;:{:;; EMAE?LOYEE- as: P 85 1* TELECQM,
* _ADO-QR' 13:9,, 132/2, NE't'&R*RAM TEMPLE,
AE{ALEKATFI_ cam, E~IUBLI,'1'Q: 14031.2,
'D:s~'?:.1:}§4~1A mr';a;3 580 006. .. RESPONDENT
“~.” ..@333-..__REGULAR SECOND AP?EAL ES FELED UNDER
sI::£;C§2EE’D:w’E5 23.2.03 msssn IN R.A.No.’?’8/0:2 on THE Fm:
OF’ THE PERST ABEL. CIVIL JUDGE(SR.DN) HUBLE, DESMESSING
THTE APPEAL FILED AGAJNST THE JUDGMENT AND DEGREE
“~DA’F’ED 4.2.02 PASSED IN OS 105/99 ON THE FILE OF THE iii
A A¥3I_’3I,; CIVILJUDGE,{JR.DN), HUBLL
THIS REGULAR SECONQ APPEAL COMING ON FOR
“‘3§K}MISSION THIS IDAY, THE COURT DELIVERED THE
FOLLOWING:
JU DGMENT
Heard. Concurrent fmdifigs. “N61
question of iaw arises for
No gwound to admit. ‘
Appeal A»