High Court Karnataka High Court

S Kumar S/O S Umapathi vs D Santhosh S/O Shekarappa on 5 October, 2010

Karnataka High Court
S Kumar S/O S Umapathi vs D Santhosh S/O Shekarappa on 5 October, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
D 1 D
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 57" DAY OF OCTOBER. 2010

PRESENT

THE HONBLE MR. JUSTICE V.G.sABHAI--mjV.'__'__;'  A' 

AND
THE HONBLE MRS. JUSTICE B».:V;NA(.}A£§ATH " _ 
WRIT PETITION NQ.3o339/2003  "   A
BETWEEN: A A V' A 
S/O.SRI S.U1\/IAPATHI,'=--.  _ 2
AGED ABOUT 25 YRS,  A
R/O.KANCI--IIKERE VILLAGE». '

DAVANAGERE EAST. _     ' ..'.'"PETITIONER

[BY _ ADV.)
AND:T' 'H 

1.3;;sA.NTHbsH_; " 
 -------- A =

" AG'ED"AB_oU_T 19 YRS.
 ' .VR/'OARASIKERI,
 HARAPANAHALLI TALUK,
DAVANAc;f:R.E DIST.

2.'I*H15:"':'5.Uii>;rD. OF POST OFFICE.

  AABTELLARY DIVISION,
 BELLARY. ...RESPONDENTS

(BY SRI A.V.CIiANDRASHEKARA REDDY, ADV.)

$*$**

THIS WRIT PETITION IS FILED PRAYING TO QUASH
THE ORDER DT.17/1/2003 PASSED BY THE HONBLE

CENTRAL ADMiNiSTRATIVE TRIBUNAL IN APPLICATION
NO.680 OF 2002 VIBE ANNEXB. V ”

THIS PETITEON COMING ON FOR

DAY, SABHAHIT J., MADE THE FOLLOWIZ\IG::–_: ‘ ”

Learned counsel ap,r)_e’aringV’ for -._theu’-1vvfietiiioneri’

submits that petitiolyhas_%3’ec5i*ne”~infruetu’0u§ and the
learned counsel appeeifingfoi’£’he.::reS;§eqdents does not
dispute the I Writ petition is

dismissed.’ ‘Sis: _11aV”i’1ig b bejcofiie v”i1’1Vfr_ua tuous .

Sd/’1
Judge

Sd/”‘
‘Judge

*mvé