High Court Karnataka High Court

The Prl Secretary To Govt., vs Dr P Narasimaiah on 22 July, 2008

Karnataka High Court
The Prl Secretary To Govt., vs Dr P Narasimaiah on 22 July, 2008
Author: Deepak Verma A.S.Bopanna
1u1'rmrnanooun1'oa'1<AmA.rn:uA1-nAnee.;;om

mmn um um 22:» an or my    ~ 

PRESENT

Am

nmaoumLanm.nmpAxvnm;L{Ac~nsa"'   4?-W    

rim Horus am.  
wnrr APPEAQ 30.533  

 

SETWEEII:

1.

 m.P,Na ,
T' ff«_ Siol£1$e  ,
 fljwm-::ingassenmr' Spec1a!mt' ' as
 'i"a1ukaHcalthOficcr,M%i,
 , '€._ I 'J 741%"

   

The Prl.     .
Health a: r~*am51y'we1iai:-'-;:-  
 1.

The = ff» '   ~
Dept. or Hcalfl;  
Anand Rat» Circle. ~

 

 
    
   

'1 .t_" 'e'_.r "4'? ' Iii

. =, A....- ' '

    

a_,¢_a._a_a__a,,«_a

.. APPSLLAITB.

 



 " saiigfi Act, 1923. It is against this mm,

V  So   been 'msued to the respondents.

. A V ‘A ‘W; neither any merit nor substance either in the appeal
LAJI/2008 filed hr comionafion ofdclay. tly
are hereby dismissed, granting liberty to the appe&nt to

2

T!n’sWritAppealisfiledundea’Section4ofthc
Act, praying to set aside the Order dated in
Writ Pcfifimn No. 12887] 3007. ” .1.

This Writ Appeal eommg on for

ACTIIIG any marten, delivered A

Junamfiggk

for the V — ” ‘ ‘

2. hand that against that: mpugncd
order passed” _ for Workrm.-.n’s Compcnsatb n,

The appeal is also harmed by 139 days.

*3