High Court Karnataka High Court

Sri Thulasiram vs The Managing Director K S R T C on 1 December, 2009

Karnataka High Court
Sri Thulasiram vs The Managing Director K S R T C on 1 December, 2009
Author: Ram Mohan Reddy


WM ¥sI|i’i’*w?’fi¥5 mwtmww mm” mmmwmfimflww. wwwm wwwm W?’ wwmmm M¥$.§%% flffififi”? Q? §€&%N&’E”&%fi fivééfififi fifl

‘=%z%Hn:A1am?::}:1ws»nmm3*o1a

as THE mag COURT 0? KARKMAKA,

mmn mm 03 mm 19? my me’ nEcEna$.%E:§~gn§’§9 3 J

BEFORE

THE Ii0N’ELE am. JUS’I’I<.'3E _RAh£ fiA&'(2§iA1U§§:3fi;:iY

sfirmsmmsmam '
310x.a'rEJtI1A1?1DA_
wmnmom _
mp. H3112} 12:3,.' 333: ' _
GHGWEE8HWARI..Ig§YOI3"f., ._ ' '

mHm.I.<:;xK«ss::%o§%~.L% .
gm' sag 'a;.c ¢ AB'V,,}

. "aEM¥E£§ QFHQES
'sgra

M 563 92?

%%’2.i%fk% ?z*1=:E nxvmrcmz, tsmrrmnma

E aaamwax mm nzvmorz

‘T IESQ BUEEIHS
2i§Y%RE EGAB
EAN%AL(‘.3RE — 569 026

(max: B1,. 3A!¥JEEV,fiEV.,}j
‘V4

.5

“\

FETHTGNER

RE$FGKBEEI”5

WWW mam?” W? %fi%M&”§1%K% WQH flfl

E
3
§
:ea
3
§
§
3
3
g
E
§
§
§
3
§
§
E
3
3*
3
§

.. “4*vv’WnNb w .»-.-z>uwu~:t

which whm rejaectgsd by mdommnt sit. .
A -~ ‘J’ an the pwke that the
edammnal quaimcatksn was 3. V

has pwmmrteci thés petition.

2. sum the m a.

suitabla alteznate ‘zisufiémcl an
emybyment To ‘ rmpozndmmt

has prcsddéd _:-‘me an aitcrnate
tammg’ ‘ pay pa:-star
in tikza –3<;:§a1e cf g. ' 1 5m mmpm mm of the Act.

'I"11ex%qne;, it the peitkioxmr as 3. matw cf

atim appfiictitmxt in tin

% m m1o;mmimpmma§ in myapamm
§:aa..vae*éi1 mm md am mist: mu fa»

: in

ad' undm Arficzie 225 or flm

Corxafiitzmzz sf Indim

M

"m."'?iU"'m ,2 M.Wm.Me