Karnataka High Court
Sri Raghvendra vs The Deputy Commissioner Bijapur on 27 March, 2008
TN #11?) Hi G" C ' U " OE KAENATAKA AT BA!iIC§z§.L.?,§RE DATED THIS THE 27TH DAY OF PREsENTETWj»D %D THE I-ION'BLE MR.CYRIAC LTQEEPE _ % THE HQN'B_L 1\.o112=._11_r.;j; !._C-E .. Em ' 1-1 I'lB' uh. 1i'u'rnr4j'mV'.nn1.\n up Illflll ' ' "E 7'" BE"'i"'v'IfEEi\I': S1i.Raghav¢n:,ire.5'_ ._ .. . S/o Shanuiul¢i.1PP5?i _ " V. " Agedabout24"3ic'a:s, - '. T Occ: Nii',"R,'A9x _ l'\-lg.-I»-I.-._i'+_ o '31.':-n-iv-1-Ian -_ 'K95: ' " :..u.aI..uL.-|._. Luau. Lu 'T uuu- nu , i-I PETITIONER (nysubmresmre, ADVDCATE . FOR SR1. SANTHOSH s. V. NAi3ARA'LE_, ADVOQATVE) T H -.CACa.i:Vx'V1.1niasioncr, n:-.......... . D1,ia».tyu1g'* . Distript' Eijafaur. RESPONDENT %
V’ = _ This petition coming up for preliminmy hearing on this day,
Court delivered follmviggg _
JUDGMEET
gggggc JOSEEH Q; (own)
(1.: r1-_.1L.__…’I___ ‘. , -‘~., 1 £’_.–‘ .-
D1’.I.- ULIUIIHJWIIHII, IJUHIIICU. x 1 ‘.101’ ‘I..l..IC- . 151’ ‘
very fairly points out _V;-the ” –fat1’:1e-1V’%
compulsorily retired ‘holdillgii disciplinary
proceedings against 4.’1V:id._not die in harness