High Court Karnataka High Court

D.Ravikumar vs The Management Of on 12 November, 2009

Karnataka High Court
D.Ravikumar vs The Management Of on 12 November, 2009
Author: Ram Mohan Reddy
:f_£he_oraet=dt,«25.1s:2o09.

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 12" DAY OF NOVEMBER, 2009

BEFORE:
R. JUSTICE RAM MOBAN REDni~jrE'0

MISC.W. No.lO776/2009*.'y
IN 2  B

THE HON'BLE M

3 93 gp090&Lmie§;iV_ fa

WRET PETETION NO.309l _M*

BETWEEN:
D.Ravikumar. 0» PET§TiONERIa"E
[By Sri. Kiran Kgmar, Aofi-3
AND: 'W

The Managéfient of fl=."i», '-_mg
M/S. Nirmithi Ken@ra.--.* . ... RESPONDENTz>

9: 4:

This Miso; W. is filed praying fior recalling

Thié,iflLXfiiDem}%ig; coming’ on for Hearing on
e the_following:

I.A.},thiS day the Court mad

OREER

This application is by the writ petitioner to

d 26.10.2009.

“«_£éca1i the default order data {X

2. The averments in the application can hardiy

be satisfactory. Nevertheiess, in order. to ,do

justice to the parties, the default O{5erofdated«

26.10.2009 stands recalled.

The writ petition is restofed to :hef:;;e.f»iaé

application is accordingly ailoweofip

Secure the

Ksm*