use-1 Luum Ur {U-\xI\£AlAl\A HIGH COURT" OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KPRNI'-\'IN(A HIGH COURT OFKARNATAKA HIGH 0
IN THE HIGH CGJRT OF KARIIATAKA AT
mmnnnsnm rm DA.YOFOC'l'mR,_.$§~-.
BEER
um H€}H'BLE me. warms ' '
um mmw
um mnaagmmfsr
%%%% ' mmonnns
(B? an f * A-GA)
un uvuxl Ur nAKE\tI-unlwk HIGH OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURTOF KARNATAKA FHGH CORR? OF KARNAMXA I-EGH CI
19.
11.
13.
13.
14».
"
.....
arr
% Range, smmxoam
~ _ ‘:Immms’m’1’-5712171.
: M11. moaacmawroa
133-11 13 &14
R-1 AKBR-12 ARE SE-RVBQ
\;”~/A”
i
tun -..uu.u ur mmmmm mun <.,qm_u ur mmamm n-new coum or KARNATAKA HIGH couzrr or KARNATAKA HIGH coum" or KARNATAKA I-EEGH c
TEES 'WRIT PE-'HTION FILED UIIDER ARTICLES
&AED227OF'l'!'ECOlS'lTlU'I'ImlO¥'IlDl|\.
PRAKYIIIG TO Qmlfii AI'§EX.'URE–A. 131'. 276.20%
mssen av LABOUR on-mare AND nm
mmsa um nmmuu wnzms ACT AT
NSTWT AND ETC.
PRELINEIARY HEARMG III 3′ GR
coummannnm mLLow11m:-
gunman the order by the
campehaut Act il
fiuund at %:».;fkAi%%%% zt%« 3 gamma mt tut
beam an wags Act, an
1
% a pay. In identical
mum’ in W.P.Ho.833I2fiO7
” A pmy and «mm grnuni ant
% %ma;%z%nearaer%pum1 by the authorityundar me an
Z fin mm for sum di-pm-1 in
A % um. For the ransom med 2: w.1=.1Io.
! ‘h.\_/,2»,