High Court Karnataka High Court

P Venkatesh Prabhu vs The E S I Corporation on 28 March, 2008

Karnataka High Court
P Venkatesh Prabhu vs The E S I Corporation on 28 March, 2008
Author: N.Ananda
IN TI-E PIIGH COURT OF KARNHTAKA AT BANGALORE

mmn was THE mam my 05* MARCH  

'KQ'I-T.'€n"'I""!'DI1",
1.

113

I.’ ‘N-|’.I.\-I-3′

Sri P.Venlmbaah Prabhu,
Aged 15 yuan. V ‘

cu… v:s…….:….:……. n….1..1…. _

5.); u uxuuvura r.£uu.u.u., T A 2, ~ _

Maglmdamlflml, Bellamy V’ ‘ ~

Gmixaduzga ,1=k_=11tic.:1’1.t-3:
.. ” «.1-.;__'”E¥,’3ozi1:r,r,axV1»inbuthcaaea]

#11… 1-1:; 1-» tr 1(‘AL.._;;,,., it ,1_,_,k.,”»_ 1;. ,,,,’a;~.
{my art: u.nJ1r;1m;j§§a,

The b

‘I’I…._I_ ___-‘I .I”‘o.£__

$1.1}?-z’-:eg”wna:,u1uoe:-._ *

Kmhwa;1mr,. Hu-‘aIi-4560

L-,gu?m’IA”f’!’H’;;*’g§_&_F E~..g1r*s.-..-.~..-..-.n.+-4,-.n_

Ilffiuln “H»’«l-l- ‘V ‘II.-‘\uI’-I rl’VIAil-I-IA’-O”

.Reapond-mt

ifianunon in mean}

my 31-: Ha1Ja.Advnca.’u=)

AA criminal patitians are filed under Scaction
‘ i;’f’~r.?.fi. praying to quah the campiaint in
._«T”_C1.\Cl’..Iifia.3254-JQCFU4 and C.C.No.37f:f2003
“—-._(PC£.Nu.:23}’200-1 ami P.C.No.59f200J3-] respectively on

” 5.1% ufflit.-3.lJ’..u1ge {J1-.Dn.} and JMFC, C .

Truman criminal ptetitiona coming on for heaaring
this day, the: Court madna than following;

QRDEE

In both the macs, petit.ion¢r has ~ _

crfiazums under Sections 85(a] and (i) ofthe 3k.s;: .: K

:19: as m1;iti-__..r mn;i.:”J«;:Aait;§i»*;_*i,f-!.s_:i_ -:

un1ee””‘” iaiald-1*” 1″1fi~U~’T “‘i1\5it3g:’7″7’n;g'”(,%.E3if:§1];’:”j”nV:;’Vi. ‘fi.”§Z_

Rfifiifitffitiflfl “‘3. ‘A’
shows, on the dam of

atatuwry It mam. izsmught to my mgioe. writ

gr–van-I-II-ra-sh PI}!-H-I’–‘~¢_ fl”5.’i-1rh”a’-1′. 5.I.n.uI.’T’:u.”‘ G! ‘

of a ‘bean ramaaxldfl ” for

vpatifianer has been asked to appear

autkwzima. In tltu-3 impugned

7.” _ ‘ _ …… .. ..:;’…______ …,__1_. _

LI1agigt:a=1_:g: has st.1_a_’t¢.a€l_, hr; 1’!-l.:.§ gcsm

1__:___¢_ __..___-1 __.____.____._.___..___. 121.. 1

18. E E1111 I].0CTlJI11flI1’|IB I.lJ.|5I3|.-

LLJI… ..

1′ __ _____
I

he has not rafezrred to all dczuaumeznts to satisfy

. 15′!’ the aw:-mez1ta of complam t and domnrnmlta

~ alnng with nomplainx wntfld attract ofienaw under

85{ ‘and 85.111} …£+ .5 Eigufili fihlfli

A A

3-” In View rafthc above, I pass the following;

QEQEE

‘.E’hEu::nmma1’ ‘ petitions are .. V ‘4 ‘V

ardema datrad 1.4.2004 and

c:.mm.2a4,r 2004 k .A:3′:?:s;2sa:i3

run 11.». Gnu-inn; an-ml _ n r’ 1.r.,.__y:’;Eitdnt1.’x*:1 “‘…_……..5.+a…1..
‘la “IJI”\J|’\f’r ”\I’-‘ I Kil..l..ImJ. I, I-“”VA§’I”V..-A 1 i V
paaaaci by Ciuii Judge :J:.:”3u.3%ia=.;1& Ehaiiakexe

amwt-aside. A ‘ _ V _ _
‘Wm 92¢ laax-nJ ‘ Mega” train

for oz’ recgipt oi’

.. a-.: i’-.=.;1:….é =_:- .=.1_”‘_”.._’.._….-_ _ –

u.!u11.uuJ.’:’Ji_ i.’1:’1._i.I’:’|n=:-. Lgxaz, Lu _. an

in now’? ‘W, 1; 45′: “A ii 31%;’, S V’