1 W.F3V3?'1£*32iD9
EN THE HEGH comm' or KARNATAKA, BANGA%;€§€~?£ .V:A4
DATED was THE 95*?' DAY or: JANUARY': *-
BEFORE é % M "
me HON'B§..E MR.3:.:s*§zoEf_%'§.£3.F>A*{%2£g ''
wars' PETETKDN NO'.3§?'€~$2 <:) '!-'4'2'éGS.3 {LBgB:9jm. ':5
$EET.WEEN:
1 Smt.NlR!V!ALA KA1.'A$ Q 1
WIOJOSEPH ANT;HQNY;~ % L V
AGED 5393.5: 49i;YEAR§5, %
RIAT. :\10'33:5; DGQDANNA--NAGAR,
a_KAVAi;F3?"fRASAN-ERA, M ~
RT-.NA$AF;. ?.c3..-':sf'r; =
BANE?-ALORE.:é--~5S8._5132*;'
2 , .,&OSEP§-;_§ Ar~.:':'=Hc';N¥;
.. AGED AB'C:.UT 49 YEARS;
" Er?JA'F- £f«JG.385{'f30t3SANNA NRGAR;
V. , _KA%:'.%LBYRA$ANQRAg RINAGAR ms:
* . agmsngcaa W 560 332.,
Pmrgezxseaa
{gay srmscwaaa uaxmzsag Am ma
8:1!-ma «Law Assocnxssrssy
4: ma CSMMESSEGNER,
BANGALGFZE CITY CGRPGRATEGN
¥\iR.$QiJfi«.RE, BANQRLGRE «$50 {$32.
2 W}%" .3?€624?OQ
THE Ass? EXECUTEVE ENGENEER,
K.G.HA§_L¥,SUB-DIVISEON, .% .;« . %
BANGALORE BRUHATH MAHANAQAEA i?AL,EKE; .
BANGAL{3REi---550 £345. ' -. . " *
s. BABU,
s/o LATE SUBRAMANY, ' . % ~ ._
Aces ABOUT 35 .'{EARS,~--*~ _ ~
RIAT No.12: 15'? cR't:'.nss.: ;<;§«jvA:aaL QARDEN,
KAVAL BYRASANDRA,'W.Af€£= :xs;_tT*tiie'TTsec$c.5;i
had eariier issued a notice unciér :3gc.321';- which £%rvasv«1¢%iva!.!e:éged by'
the third respondent by fiiing an i:ef_fore.{he T."E'fi;'ib;;Vrf51a¥ in Appea}
No.331!20G6. in the said ‘e2f_;;.ipe_;aié.V_th£§_>gixéfitioner Smt.Ni§maia Kaia
had got herself im_p£eaded. résis;t’eci.&’§;fzéA’r’ii:i.’,:s’1* any irztesém arder.
As 3 resuit, éfio A’§:r:teVrEr.:§’-Aoréfjéi \aa}7a3 ‘;:e§sse’d in the said appeal.
Howexézég, the ‘?Q$p§>fid_§f:§._w§tfidrew the said appea¥ and iafer on
flied the ‘gérejslent ‘a’;25:}e7a’i’c.?1::é3.!;éi’:£gir:g another simiiar notice éssueé by
319 gieccnd re§§cr}§;§é}3t uvfaeier Section 321 {3} of the Act. This time the
. ” thiffi §eé”;§§;n§&€:r;t was égie is secure an Enierim ems: beéwénd the back
c}fV:h’éA[p=ev{f§’£E§;’ra~?é§5,éiiaying the proceeéings instituted at the instance af
thAe»–.4;;§etiti::a*:e %$’~:.A[ Aggrieved by the interim order of stay granted, the
‘ preserii .:s§§%it petiticn £3 ffied,
4, it is mntenéed by the Eeameé C0ur’s$e§ far the pefitierzerg
mat withaui impmaéing the petiéicners herein as party respendents
araé suppressifig the fast abeui the eariier agrpesaé flied if’? apgeat
56/
4 m:>,3?¢a2;e9
NG.33’E:’%8 the third respcenderzt has obtained an interim 9549: from
$32 Tribunal. If that is Se, the apprasriate csurse for the –4jp7’efi:§’;E’z>::'”£t.’%:js is
ta fiie neaessary appiiaation befcre the tribunai
impieaded and to seek vacatier: of the; ,E£:tg rim :__-::’:”t3’7e’;i*”,;e._:§’:;”;;r’: £’9<'«:43§'._' if 3-géfi» _
an appiicatfion is filed; the appeéiant tr§ hgna£"%m%$ §s»c§e'né;"Edé"rVih–9A §3_me
as expedétiousiy as pcssibie and'p:a§s a;§tpr.o'fp1:'¥ate
5. With these ,abservat%sn§é_;’–t§ié’::..§%/tit é§:¥etEtis3r: i$ dispcsed
of.