Karnataka High Court
Venkataiah vs The State Of Karnataka on 21 October, 2010
IN THE HIGH COURT OF KARNATAKA. BANGALORE
DATED THIS THE 2 15'? DAY OF OCTOBER; 2919
BEFORE
THE HON'BLE MR.JUsT1c1_«:.RAM  REDDV A E A ; 
WRIT PETITION No. 7306 cit2oE07f'(.é}1;f§S;«.ifL_
BETWEEN :
1 VENKATAIAH
S/O. sUBBA1AH~..._ . 
AGE 35 YEARS  _    .. 
DOOR NO. 193/A, -HUDCO c.QLO;NY_'..
BHADRAVATI --~_5--?7. 301;  * " 
2 SHIV£i.LI1\{GA .  A.  
s/O; N1NGAT£xH      ,'
AGfiZ--v.33..YE: S   «-- _ 
 jNOIi-1/' :1 ,  TOWN
 BHADRA'VA'T1%.   . '
3    
S/O~.._BELURA1Ah«...~'
.-.,AGE 35 YEARS-
' V. CROSS, HI BLOCK
 ;_\[1JINIPURA;"'BHADRAVATI.
 ' :4 "  _  P K
A -570, K'AR"IYAPPA
AGE.  YEARS
 5_3ANJEEVA NAGARA
.. DEVARAHALLI POST
BHADRAVATI.
   DIVAKARA c
S/O. CHELUVAIAH
AGE 34 YEARS
DOOR NO. 8/12, PAPER TOWN
BHADRAVATI.
M
6 VENKATESHA
S / O. NANJUNDA
AGE 33 YEARS
DOOR NO. 6/31-1, PAPER TOWN
BHADRAVATI.
7 RATHNAPAL
SON OF PETER
AGE 36 YEARS   
BOMMANAKATTE, II DIVIS'ION_.._f;      
HIRIYUR POST, BHADRAVATL  I /..PE'f~ITION._ERS*._
(BY SRI. ADINATHA RARDE é~ir_R~EVATIFIY  
AND ; I I
I THE STATE OF KAPI'«IATA1{A " f_  "
RERBY ITS SECRETARY j'  ..  _ 
DERARTM ENT OF SOC IALWELEARE
V1DIIANA§;sOIJDHA., BANGALORE --- 1.
2 _M_/SSS.'  IvI,ILI.S LTD.
 REP'.BYv_ITS"':C}lAiRI\rIAN .& MANAGING DIRECTOR
a,/'&I   BANGALORE -- 52.
3  GEN'ERAL MA_NAGER (HRD ADMN]
_ I M /S"; M'I'SQ'RE*PA'PER MILLS LTD,
 PAPERTOWN, BHADRAVATI A 577 302.
    ~~~~  ...RESPONDEN'I'S
   ORAVI, ADV FOR R3)
_ 'IfIfIII'::§._VI/ZRIT PETITION IS FILED UNDER ARTICLES 226
 ?;2'r'=OF THE CONSTITUTION OF INDIA PRAYING TO
QUA~SHt.TI-IE IMPUGNED NOTIFICATION DATED 14. I2.2oo2
*  SAND 21.08.2003 WHICH ARE MARKED AS ANN--C & F AS
 ILLEGAL, ARBITRARY, CAPRICIOUS, DISCRIIVIINATROY
 THE SAME IS CONTRARY TO THE PROVISIONS
  ' PRESCRIBED IN GOVERNMENT ORDER DATED 21.11.2001
"  CIRCULAR DATED 1.6.2002 ISSUED WITHOUT
APPLICATION OF MIND AND WITHOUT FOLLOWING THE
PRINCIPLES OF NATURAL JUSTICE AND WITHOUT
AUTHORITY OF LAW; AND ETC.
THIS PETITION COMING ON FOR PRLHEARING THIS
DAY, THE COURT MADE THE FOLLOWING:
ORDER
Recording the submission of Sri.Ramacha”ndran,
learned counsel for the respondent-Mysoreppffalperé’Mills
Limited that the petitioners’ claim would
in the light of the direction by this it
order dt. 8.12.2005 in WiP,Nos4.E’»()O9i73/ :’ai1d°’loatc}1vop
Annexure–H as Well as theV”i’d:irections.contained in the
communication (it, the State
of Karnataka and there:1;afterV__pifep’ar’e list, nothing
further sL1rViv:e–s for ‘consideration in this petition and is,
accordingly However on publishing the
list, if petitioners are aggrieved, they may
same in an appropriate legal proceedings.
sal-
Iudge