gm THE HIGH COURT 0? KARNATAKA
CIRCUET BENCH AT DHARWAD
QATED TEES THE 6TH DAY OF’ APRQ; ‘
BE:-Fc>RE«3J’
mam’ BLE MR. JLfS'”IfI{;iE A;;.f1’14;-J;_A’r::LI:§é;,;–1_§1;., «. ”
WRIT’ PE3″1’I’I’IGE\f :\:{1.6:3329.[{:j*12* 20G9’§L¥NW’K§’E%§C}
BEFWEEZN ; ‘ ‘
‘1’}~iE’; NQRTH WEST’ KAR:§tA’ifAKA.33:>Ai§15§,”_»
TRANSPORT CQR.PORATE£3.!\I ‘ .A _ ‘ :7 ~ ”
BY IT”§$ mg n:v’:.$;QNA; c::c>’jrg::*1’R_V.c>~1;z_:…:_+:,}2′ ”
BIJAHER D£’VI§:§I()N1″fV ‘ _ _
BL5APU_;?’ g’€EP;§ ‘§1f<;',-r..(::§%:EF[ MW QFFECIEER
SMT. PREIMA B;s.N2W1, "
CE1NTRAL”OFF1’CE§, <:;<j;*«:1,t':;._R;xJ_3
HEEBLE ” PETETIGNER
gm, Jfé ‘S~}§£’>”ITY, Amz}
SE2: :sH1iv1;§~§;:>V.;’ H
8/ o4…HA,;eA:v1ANT RUGI
AGE; 4»8’YE,ARs
~ V. ._ ‘”€}{Z§C: EX—3$QNDUC’E’OR
..f’$R;{;..{}ALAGfi:.LI
‘ _ ‘ :f;:’;….§Rz V.G.KULKARN§, ABVQCATE
— E§%Ga%Li~<:Q'E' RGAQ, BIJAPUR RESPOEEEEENT
'FHi$ ?EZ'¥'E'¥'EQ§'€ F'?£;E§ UESESER ARTICLES 226 & 22'?
fif? COSNTITU'¥'IC}E\t? UP' £NBEA PRAYING TC' Q{§§sSH THE
SRSER D"f'.1f8/'G8 PASSED BY THE FRESIDING t3F'f«'iCER,
LABOUR CGURF, BLJAPUR PASSES IN APP.§0._3_S§] 2Cf{}{:}_ : _
AND APF'.NO.26f12(}02 AT ANNEXUREA.
'}'I~§{S WP. COMING ON
COURT MADE THE FOLLOWING: _:
It is noticed that. the 11;-Vsjrfijijdzézzi expired. iza} the year
2007. Petition abates. Sd/~.
; 1UDGE
BN3.