High Court Karnataka High Court

Ravindra H vs State Of Karnataka on 24 March, 2008

Karnataka High Court
Ravindra H vs State Of Karnataka on 24 March, 2008
Author: Subhash B.Adi
l'llh'II'£1'lh£IJAl'hIlA1AIl.h A-Ann-4.13:

II IIIIJQ I.II'l§I_I _ _ _ _ -3-; in
:1 sun ruun uuuxsl um nnluin Anna': ll.lllIll.nl4Ul'I.Ili 

BEFORE

THE HON'BLE MR.JUSTICE SUBHASH B.A'l.ZV)HI  :   , 



1'.

.  Raw-indfii ma:  _
'SI 9-. Babu@Chaniyappa Rai.

Ravindra H.   
S19, Iizigmapfi Pggjay,  

Aged about 31 years,

nrhrnr Din nm':.m..-I1.-..   
a..I4..un..-A, Ax} uu .|.ua.JA.I..I.=I.U...'!Lcl. V. » .
House, Dugga_1e_1d1_m«Poat, 
I:v\__'l'l:._ Ir-_.-1__ Iifi ' '

auma nasaua -V"-IEEIZE," _. . "

Sullia Taluk, r;;K;574%2a9. «I  % 
Ba1asubran1anya.%B.{L;;.__  .. 'V

C! 1.. I4-.....-..';...-...... ...'- 1"%,'.....I.."-_

Aged about 34'ycara-.'
Meter Reader, . . _
R/o.  House," A .-- V 
Jalsoor Villageianéi Post,  '

  S1JJ]ia.'f1f;ja1ia,l;,D.K;'.'5.'7__€lV252.' %

 -.abo=.at' £324.' yéaxss

PtmnA0pe1'atm';';* -. '

IV.' V: I'-)._fI-I-Ill-J'-Ii L§,.lll)l£fi_C'

*UbaI'<.1ka' Nlitllbor Village

   D.,K. 574248;

Estate of

..PE'rrrIoNE5Rs
(Bysri. D. Krishnamoorthy, Adv.)

 Administration,"
'M.-S. Building,
BANGALORE-1.



The Dirac-tor """""
D.K. District,
MANAGALURE.

S0

The Chief Ofiicer
Town Panchayath, 
Sullia Taluk, D.K.

(By Sri. Jagdcesh Mundaxgi; ~ ':0

This Writ Pcfition is filed underfirticles 226 and 227 of
the Constitution of India, praying to: dixect the R3 tavconsiider
and pass appmpriate orders o1::."fl1._e repiresentation issued By the
petitioxiers pmduceci at @exu1\::s.-,D..  141?.-"E"; pDt.1?.01.2008,
17.01.2008

and 03.01.2008 re-s@tiveiy’by §’.:’!,_:(ing.a’_’.1*easonable

Him :-

I-I-III-l\a’I

This Petition co§.:I11I:’.., ‘ enter _ 1’ ‘ 3 this day,
the Courtmade the’fo17_sfi’Niii8:._ , 0

to i;’n.e mspoiident No.3 .c:p_1_:;.-Eider the representations given by

theApeti1icV)n.ei’ __at Annexurcs ‘D’, ‘E’ and ‘F’.

— – …_…’.-.. thmt. t..- pe…t-…n.-rs 9..- en…tJ.ed. .91′ the

– wages”:.a11d it is also fixed by the 0&1′ Ofic-er ef the

‘iv_ianag.emen’i;« Despite of that, it is not being implemented.

minimum wages

1′ mnki __ Vlnim

I I I I
gun inn 4′ flan” I’) 4′
,…..*.:.en under the p..,v1s:cr.s e. ueeucn .:. 6.!-

*vu;m””‘*b1e to th’ pe'”””‘**er-, there is no need for this Court

issue a ciinection. if the petitioner is entitled, he can ‘V’.

before the appropriate Authority. ._

*AP/ –