Karnataka High Court
Shri Haridas Nekkar vs The Management Of The Rr Memorial … on 9 July, 2008
A jjggy for 1 nu um um: count or manna; Ax é " * mun ms rm 913 «k mm Harem um. mm-Ax A $ um aomm: misc} nwmmu: A _ Sfo S.Suh.banme"P31:k_l§w:, Aged about--.45 Years; ' PreUn'1versity'€',oE¢gc,. ' " ' Adv.) RR A . Miflagaili. ?n'YSOR'E - 570 017. Rcpxescntedbyiiai-!on.Seci, TH'. Ed I. S .|' J.C.Pu1m, -
‘E
been ‘ ‘ at the thmshoid; pnznarily’ on the
writ ofoertioxari docs not lie to quash 9
management agafmst its employee.
3. We were mkcn through the» tp.
Para 4 thereof itapoméimt No.1 –
institut|on’ was admitted’ – by the Sm:
Government vide of the order has 4. In by the lcanwd counsel
for the 3,” ,1 1 would be :1 sm mm ‘ the
meaning of of India and thus would
._t_a See an 19% 3%
Slngh Junta Vs. comniulouex. amen
_r g ‘M L
” AA oounsei for respondent No.1 was no! abh to inflate
V’ is not being received by the xespondcnt No.1 —
. Institution. If that be so, t vmaukl have
control over the running of the said institution. Thus
aooondingtous, itoou]dbccovercdut1derA1’tick: l2ofthc
“E5