High Court Karnataka High Court

Sri S V Devaraj S/O … vs The Divisional Controller on 9 February, 2009

Karnataka High Court
Sri S V Devaraj S/O … vs The Divisional Controller on 9 February, 2009
Author: Subhash B.Adi


‘lU”V6 rt rsuurwn at at

mm wwwwm;,m f’wt” nmmwmammm maww uwwm U?” wmwwawwfi Mfiww mmwm KW mmmmm Hififi £€;?§..§W° Q? mmmmm W%E”€ Qfléfi

passed the ordm of dinmbaal. Petmomr wughtT%j% ra:
refiez-1% of the dispute. On rafial-mica labour A’ %
that, the enquiry 2 fair and propm’ and V
any a aubzmiaafion wan maduttjat
drunk and refused to um
between Ho-aur and bewfon-2″

ha could issue mm mm; bus was
choolead. evidence on

3, xleairw 12»: the petium

flwtkhah andheewanlnd tr: mp mg
but mm of galam the bus mama the
that the pehititmer has an unmmh swim

as@hnt11edm1§.I.ea:-rnedocqnnclfortlm

i

i’