"And:
HVTHEIHGH{XNHWFOFIQMHMKUHQLKTBANGALQRE
DATED THIS THE 15%!» DAY 0? OCTOBER
PRESENT
THE HON'BLE MRJUSTICE V.Q0PALf1" Gdyirnzi ~ _ u 2
AND
THE HON'BLE MRs.JUsTIc__E B.V.NAGAL:;AT.§!NA I
WRIT APPEAL No.28:§2"'/'ggQ9(I}TEV11)
Bétween: A . V
The Warden V V
M.C.E.W0rk1'ng Wom€n_'s Ijiostel;
Vidhyanagara _ '
Hasjsan. V _ Appellant
{By Sri P'.'I\"i";i'»'{fi:1fr;;JVr'r1.c;i*i§;a(11, ";\;g1v.} '
1. The Labour Officer andTAui-hdritgr V
Under Karnataka Paymer1t. of Subsistence Allowance
Hassan Subflzivision " '
fia&mfiT " L(' ' ...... H
2. SriY0geSh _ ~
Sf0.GiddaShétty 'V ' T
R}'V;i:--1*v'£,aradi Grama.
Araigalagoodu Tq. H
Has-sla;n_{)ist. " ~' ...Respondents
i\.)
This Writ Appeal is filed under Sec.4 of the High Court
Act praying to set aside the order passed in the Writpetition
No.6138/2009 dated 23.6.2009. '~
This Writ Appeal coming on for Pre1iminary';l--:heai-ifig
day along with Misc.W.9233/09, Gopala Gowdagl .',.._tdelive1'ed
the f0ll0W1'ng:~ '
JUDGMENT
: For the reasons stated delay of»
7 days is condoned. Misc.l}V.923o3′;”l3:.9-.is”allovtred;~..
2. The correctness learned Single
Judge dated 23.06.2009: wherein
the learned Single the order of
Labour Officerwfirst ‘li’erfiein’d-directing the appellant
_}under the Subsistence
to pay subsistence’ ” avllowaiflce.
Allowanee Actfill Q88. isl.’C’hva1l_eI’1ged in this writ appeal urging
Vari0usl’g’rc1.ir1*ds.
_ The i;abo_u1″.i()’fiicer being the original authority, on
” _ gxafiiiifiatilon of claim and counter claim, passed order the
which was questioned before the learned Single
not find fault With the order and did not
\/
interfere with the same in exercise of his jurisdiction having
regard to the fact that Subsistence Allowance of for
177days was directed to be paid to the resp0nderiiwviIei’.I§in
4. We do not find any good rea’i’sorp1’_:’4jt’o_:, ‘
order of the learned Single Judge. Tf1e”‘a,ppea}’.i.
merit. Hence, the same is dismissVéd_.h’ _
Sk/’ “”” ..