High Court Karnataka High Court

Sri C Nagaraja S/O Late Sri … vs Iti Limited on 5 February, 2009

Karnataka High Court
Sri C Nagaraja S/O Late Sri … vs Iti Limited on 5 February, 2009
Author: S.Abdul Nazeer


IN THE HIGH COURT DP’ KARNATAKA AT BANGALQRE

DATED THIS THE 5TH DAY (32? FEBRUARY ‘

BEFORE A » A » .

THE HGN’BL-E MR. JUmIc::.§:. A§D1§ I.’-V-NAZ1I§.i’E§T1§’A. V’: ”

WRIT PETITION No.1129″I£ée0_s (S4’z*.é)_”A-V.’-I ‘
BETWEEN: _

8131. C, Nagaraja V
Sic. late Sri.» _ _ _ Z
Aged aboL1t54;:e.a1_S AV

New wurking aS:.’5§SS}7$i};E1L.E-EX§:§:§,1fi?g/ti ‘

Fingiener, mm. I}i_rni.if:9:’r} ‘ *

Nszw postedfm..BSN..I, Oi3″3;:g -. ”

Auto Nagar,VViiaya1#2ada

Andhza Praclesltx’ ” ‘-

Permanenfly residing at ‘No, I ‘,5 ~ «.

Sr}. Mazufi Nflzéijga,” E VMainRc:-ad’ ~-

A. Na1:aya_11a§.:ura* VV

B_anga1o1’tj§: m 5:50 0:5 – V PWETIGNER

(815! Sri; K. S1i!f3bazR.ao, Senior Counsel for

M iZ~§u_bbTa” 1230. faiiva}

‘ *V;AN.D :

‘ IT! Limited

‘{A._{‘x£1E?t§TI1Il1§f31t sf India Ulzfiertakirlg}
V Re}fi”._« by the Ci’1air;32a:1 S2;
“I_iVé=1:c1’.-:«1gi:1g L)i:n&~.<:=tor

-$:.’»Gx’p-.3i’at€ Gfikse at {T3 Bhavaii

‘.4.

*9 I have heard lgarned Counsel fer the

3. It is not in dispute that pu1″”suan’1:”:e iat

.A11nex1}rc–(}, petitioner has joined at»”‘§ijayaW%:¢:1a,VbVV ”

This Court aftcr hearing the
order on 16.10.2008 to hétve: the
pemitioncr examined by board as to
his fitness and :é1l3.:gt:{§’ ‘V x ‘

4. 4* éicyuzzssl appearing
for the ‘. was examined
by an ._bo:§11*d sf Bewnlug and Lady

Cuzzon H{§sp§ta1, V. Learned Counsel for tha

_ mspoggflevzltg h2is”pr§tii1cffi1 a (20133? 01’ thc report of the Medical

a memo today. T135: report of the medicai

bis: is as tzxlgiérz.

VCIQVERNMENT 0? KARNATAKA

u x V’ ” * A1151 Lady Cuxzen Hospitais, Bangalgzf:

{-13

Medicm Board opiniam in respect af
Nagarajaf Stafl N43,}-3f~7i2Q, Graqga Ii, D::’p-g’~- ‘

:35 C3,, IT? L-ixnited, Bangalore

We the Chafiman a1i{1..__!fzienii’;e:t$ of

Board do hexehy certify C1:

Staff 1\E(3.136′?’2Q, Gyms gvgi-,”–L’-n…=;’=5p1;’.”*~-»zs:_o.I &”u::*»,. Hi
Limited, Ban.ga1oré_;”= V:}L:;ad’~. :»’7£;§:foI’e ihe
Medical Bcajtfi, B9wz i..ng 7’Curz»::-n

H0s;)ita1s,§ ..fi;3,x;galoit 0:; CI’? . I

743;: bf and Lady
C11I’:{5:1–. _ thfit records,
méciical’ céi;i1fic;2:1ir:s;,”V’–_§j:1’ere’s:1:i,gatic:e11 zwepcxrts and
1’_I’C’.£}1′}’Z£1_i_’,h’.’I’1t After clinical and

Radiological exé1mi11z§ii§.2n, than medical board is

tlfiié Q_pi111’£i”I1«:h_at’ the yatsnt has signs of Peri

‘A AI1}:i1§tis’vA”£cft Shouléer and (311ro:1i=: Lumbar

V In aclditien, the patient is sufiefing

j_f37om_ Qiiabétes mellitus, egsential 3I1j7§}€’.I’§€I1SiOfl,

and Clloislithiessis for which he is

AA , _tal<:§11g treatmtznt, H: has afise taken Heamant

" .._f{6r 1}1'iI1aI'j;' tract infection and vertebra basfiar

insufliciencjzz

kw

um

,.._'rf1§£;t3ié'§ex;'£§x2 .

1133 and treatment for lu::11gv.V}:c”I”1.~¥.;1fatic$i1.w’_’_ ‘ ”

6. In View of _:a;ad subsequent
devfiia:-pments, the =pEtifiQ1’fi’:fV {D file a fresh

r5pI*cssntation%”‘to i;ht=. re§:.pm1dcnts I’€COI1S§£i€I’ati0fl of

the Qrder of éit Taking into account the
suiaseqvifieni am that the respendenis
wiii Conéider thfi fii€«.f£fitioncr sympathetically. it is

neerdiesvs t5″ gay, the respeudenis rejsct the

Wfit péfiflon is disposed of accerdiaglg, No costs},

Sfifaé
Euégg