High Court Karnataka High Court

Sri Prabhakar Sugur vs Karnataka Power Transmission … on 22 January, 2009

Karnataka High Court
Sri Prabhakar Sugur vs Karnataka Power Transmission … on 22 January, 2009
Author: S.Abdul Nazeer
- 2 -

THIS WRIT ?ETETION IS FILED UNDER ARTICLE
,26 AND 227 05 $55 CONSTITUTIQNT OF INBIA,
'RAYING T0 ~53': THE IMFUGNEB 033323 09
'USPENSIGN DT. 28.4.2008 MARKED AT ANENX¥RE~E
#53339 BY THE 2N§ RBSPGNDENT ST. 31,?,2Q08
MARKEE AT ANNEXURE~F ISSGEE BY THE flew

--««4€::1n":(~..>

RESPONDENT. AS TEE SAME ARE ILLE@ALf"¥EJ§S?{;

RRBITRARY, MALRFIDE AND UNRERSONABLE¢’

THIS wax? PETITIGN ccmfimg Gm $éR éRB§és

THIS Day, THE COURT PASSEfi THE-EGLLOwINGéf,’%~

0 R.§_fi…_R
Learned counsei fof*_thg getitiefier has
filed a memo statihy thafi §etit§Qner has bgen

reinstated into serviaeg fhéW$éid memo reads

as undar: 3:

:” kfiMEvjfia3 wxrxuaaxaz

3 That é§:in§Vthe pendency s

r
H”!
g””i’
C3″

5’9

afofiecited writ fietiiien, the 0rd@r3

.£mfV susbension dated 28.é.2GO8 hag

ends 0f éugtifie.”

“‘ dz??-

-3-

f…

‘,4 _

2. The meme is p”aced an reccr4;Nah§a£héfl

writ petitisn is <jismissedWVas havifigd become '

infructuoas. No Casts.

KLYX