Karnataka High Court
Puttabora vs V N Purushotham on 25 January, 2011
1,; T»
IN TI"i}£ MEG}-"I COURT OF KARNA'i':'\KA 1'-KT I3ANGALOR.1_E_§
zuzmsn '1":-Ans THE 25'?" mm' OF JANUARY 20; Q
BEFORE
"H-11+: I--I'ON'BLE MR.J[}S"i'£C_E:..1\I,ANA1§E13A':
M.F.A.N0.338?"/201:0 V
BETWEEN:
Puitabora
S / 0 M11c1(lai;2i§"1
Ag(;>.d about 28 Years
R/21 I-iosagavi Viflage
Maddur Taiuk -- ~ - -1 . * " .1
Manciya District. 'V 7 " . A'g)peiia11t
{By S1'i.S1'§(.f1'1a;.'.C.K,,A.(1vocai€}--. _ V ' 1
AND: i I19' . 'V "
1. V.N.P1m,:s§1t&t1i3rfi».»7;~_ V '
S/0 Na:'1}21pQa'X._ 1 1 ._ "
R/ a 1: V-isEawfes~E'1waf'2g_%a_11 'Naggar "-
Pa:.1(I;;1vap1.11*21 5'I'a.1u1<;l. ' ' ' ~
MaI1(I'}[a [~7ais{.rir:.1,;~ ' »
2. National: .1_;1$11,;1fa1':£:e C30'. i_Qid_. J
PB.NO.54._ V.V'.vR0acl A 1
Mandya .1 .1
Re§;resé1':t&(1 by "
' ., Tf1.{éV.B15I'aI1Ci"i nMa1'1agéi*§"' 1 . . .R(;=.sp01'1der1ts
is i'}.1ec.1 uncier seciiorz 173(1) of MTV. Act against
113$ j}'"1.1(.1g1:3e'1=},1. ;1j1:;1'"21\varc1 ciated 16.1G.200"f, passed in MVC
N0;1221/2()O3-'Q;'1Af.i';e 1119 0:1' Civil Jmglge (Sr. D11.) 8: MACT. Macidur,
pa.rtI§--,<.__a1.1Qwi:1gj.«'1.1'1e cIa..i;.1.1 pet.i'i'z'0n for Compertzsation and seeking
'V e11.1:z11.}c:eni"ey11. 0%' (:or;1pen$z1U()1*z.
n "I'hi.<s" appeak corr};'.r.:g on for orders this day. I',§"1€", Court
" «rfc:1.ive1*'€:_ri t:E';<2 f.'<)1E0w:1'1g:
JUDGMENT
The nlatfer is lisieci for the I’om’i..h iime fcn”‘ .Cbr;.1p1.iVa:iCe_ ‘ ‘
of Uffiifé Objections. *
2. “}.’here is no re[)1’eseni.a7{:i0′:1 f<:a1""E'}_2e"21ppe1Z2mi.
3. The.1″efc)1’e. tide 21p;::e}c1l_ 31’s d’i’smisséd for
norvcompliance of office <5bject'..iU_r1é§..V }
NP