Karnataka High Court
Smt Safiya vs The Managing Director Karnataka … on 6 August, 2009
IN TH}:L HIGH (3(}UR'1' op' s;A1zNA'1'm< A AT' BAN'GAL0:{'::--: :' f» ' _ _
Hated this the 6"' day at' August, 2099
Before
mm' HUMBLE we JUSHCE HUL Caesar .. VI _ ;
Writ Pam ' as 13.st2;:~.gf 20.58-.135) "
Smt Safiya Wk) late M E Abchlila'
4} yrs, R30 Gopalapura Post V __
Shanivarsanthe Hobli, Semwarpet
Kodagu District H
(By Sri Harish G3r:apét1i3*;.z5§¢$v..)::--_ A ~ 'V
1 Mamggixiég ni,gm'li %% "
'Jtat¢"}3,u2Ld"1"§ats:fi$€);*t_ Cotporation
K H Road,._B3ml<3r c' g
Divisionagi Cénfiufier A , S
Ksgmataka State Rziad Trénsport Cerporation
§v£i§ngaIers§VADivisiénv .. ..... .. « V
IQ
., A _1\kiangfé21}ore" ~ . Respondent
(1iiy--. éii. A Adv.)
Tiais isetifion is filed under Ar£.226f227 9f the Constitlxiizon
ta the retirai benefits as full and fmai settlement to the
; ysatitinnay, etch'
. the foilowing:
Writ Petition corximg on for prelirninmy hearing mis day, the
Jfiy.
An
ORDER
“None represents the petitinner though the matter is~asH§i§I « A
Petition is dismissed for na:r~prosecuti§«n. T ‘ ‘T