Karnataka High Court
Sri Sannaswamy vs The Karnataka State Road … on 14 August, 2008
.. 1 - W.P.NO.15100/2006 us 1112: HIGH COURT or mmnwmm A1' nAnGALo2ii::--_ pawn 'rm: 'mm 14% mm or AUGUST = BEFORE ms uownm ummmm: "1 WRIT PEFFTION No.1s1oo22§§6A(OOLg1OO'* BETWEEN: 1 SRE SANNASWAMY s/0 SANNAPPA . AGED ABOUT 54 79.9 _ coNDuc'roR,xsR'nc S.J.ROAD(COLLEGE $205311} K.R.NAGARTOWN PETITIONER (BY M/max mm: V O O 1 THE KARNATAKA S'i'ATE"ROAS TRANSPOWI cor': PO'i?A'I'§ON ..E+1YSORE CYEYQIVISION - _BA!*3NIMvANTAP ROAD a 3 MYSORE RESPONDENT I (E?-'_SRs~V mv.) 7-.'m1s~ 'JTEET P'é'.'I"2'I'ION F§LED UNDER AR'I'iCLES 226 3; 227 OF' THE CONSI'I'I'U'I'ION OF INDIA I-"'RAYlNG TO QUASI-I T-HE AWARE} PASSED BY THE LABOUR COURT, MYSORE IN IID _ V "N039?/99"'DT.33ST MAY 2006 PRODUCED AS PER' ANN-F TO V' THE "i_5fRI'I' PETTFION AND FURTHER DiR'EC'I' THE .RESPC--NDEN'i' CORPORATION TO REINSTATE THE PE'I"I'I'IONER f SERVICE TOGETHER WITH CONTINUITY OF SERVICE O *A.I'_§.D FULL BACK WAGES AND ALL OT HER SERVICE BENEFITS. THIS PETITION COMING ON FOR F'iNAL HEARING THIS '4 O DAY, THE COURT MADE THE FOLLOWING: W.P.NO. 15:00/2oQ5__ ORDER
None appears for the petitidimr, é_
mtition is called for the seep nd A.
petition is dismissed for non~prGséc:utj0n;–~ V