High Court Karnataka High Court

Union Of India vs D Prakash on 22 January, 2009

Karnataka High Court
Union Of India vs D Prakash on 22 January, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit


— – – –H – U–v-r an na”u\I u-Iuwlu-I -ularl hvwni ‘Ll!’ BHKIVHIHRH HIE???

IN THE HIGH ceum’ OF KAMATAM AT %
memes THIS THE 22″” DAY :35 3Afi£.§§_.§”{.::2(X:§’QV T

THE Hc2N’B:_;~;= MR. 9.9. D1 ‘,._kilr-IIEF:J.i;)ST’If:§”*v ‘

Aapfi
‘ms Howms ?-1%:a¢Jumcz;1*%§§;1%sAaHAHxT

EETWEEN:

1 UNIGN QF=A:rm:A%
REP., 8»,'{“‘E’F$,V5ECRET.fiR3f”

DEPA-RTHEN? m=9«o5Ts
DAK aHA*x.+m*k% %
NEW 9E:..H1–f Law .691},

2 care? 914911:-:ak ~:i;Er»:eaA:.
xAm.a.TAma$acuz
..___'”~.H§’;ALGRE

Pasrfmaéfea rssuerw.

_ ‘*¥’§€JR’£H..1(;zF§h’ATAKA RECi?{£3l’e
X paanwam sec 09:.

V4 1% Simon supearmeru mm

x ,0? P68′? cmcw
_ csumgam omsxou
‘x$ULBARGA – $5101.

PETITIGNERS

X ‘(ay Sri c. Shashikantha, case, }

…w–.u-«nu-..

‘”‘W'”‘ ‘” ‘”””””””””‘ ‘””‘” ‘-V’-“”‘ ~W.”‘ “””‘”””””””* ‘ “”0″”!-Hum UP’!\AKNA!AKfi’ ‘H¥€5i”i”{‘.’;BURT GF’KARNATAl<A'" HIGR COUR1"OF"!0\R!iiATKK'l5' "HIGH CGUQ

D PRAKASH

SID. CHANNAMALLAPPA

5&9 ABOUT 55 YEARS

POSTJKLASST (BCR)
GULBARGA H 0., : '
RID. NEAR BHAVANI

ICE CREAM FACTORY

FILTER BED AREA,

NEHRUGKFD, GULBARGA

% % aes9cNnEm

. Tr-us wp m FILE?) 9R.a;w'ir4:~'m:3 %é'€2£;%§i5Vfi7V'.1?¥:'i'JJNE)(URE
A 5.3. THE URSER E'T."3. ?.2CiK33gF£55<EG CENTRAL
EENCH,
EQNGELQRE 35}
This '?§r"'Pyr$¥minary hearing
on this day, folkzzwing.

” ” _ VpA§atiti«Véfi”*’%as’V med by the respondena in

GHQiffnatjA;pp§i:§k’§é$t:. :fi’;;.350i2G07 an the fiie :3? the (lent:-al

:3″: L’-…..Mmini§t;§EiveA. 9{§’i.i3unal {For short, ‘the C.A.T.’),
. Ba: fu:hv, Barsgalare, being aggrieved by the arder
wherein the C..A.T,, has allawed the
:”a5ifpiii§:§£:ier: filad by thus rwpondant herein and dirwbed the
Arnéézaoftdenbs – puatitianvars herein to caicuiate the

sub5istence aibwance of the original appficant an the basis

af the :-mm pay scafe and make payment of arrears to

\2