High Court Karnataka High Court

Neelappa S Tatti S/O Late … vs Sri Upendra Tripati on 26 June, 2008

Karnataka High Court
Neelappa S Tatti S/O Late … vs Sri Upendra Tripati on 26 June, 2008
Author: S.R.Bannurmath & R.B.Naik
-1-

IN THE HIGH COURT' OF KARNATAKA AT BANg3A:,_§;¥::§_f§.;~ " 

DATED THIS THE 2673* DAY 01:' JUN,E ;2aQs?.'_T.:'~  % T' '

PREsENT 

THE HOPVBLE MR. JUSFJCE s4.'R BANNu'&MATH '   

mu:   .
THE HGN'BL.E'MR. 5§'tiS*f:'{:E"LAx:_'.B. NA;iK."' 
C.C.C.No. 1'7.=;':V2€:.ig..s'*?:'9ii:*F1-._ ...,, 
S/O L:xTE:._smAv::;N_NA'L- «_ " 
   

£:GEQ A'B;O_U'I"¢}3 YEARS .
No.18, 1SrA'MA1wN Ramp'     '
NANJAFPA' iA'i'OU'F,é\'DU Q0131' ~ 4. 
BANGALOREi'--f:'_>60 oat; A - "

.  '  ...COMPlA1NAN"I'

(B§§"s:21. K v;é:}&N§,zL1§m1~zTHAféA¥--ApPA, Ai.'}'v'.)

AND   'V

  SEE Auéfinnm" §m€1PA*r1

- THE MANAGING DHQECTOR
A '>CI_«:1~1':'_R;xL OFFICES
 =}s:,1~moAD

. B'ANG;"~; ()RE»5f;">0 027

1'2"]  S.I?3{ RAMA REDDY
 -mm CHIEF PERSONNEL M&NAGER
. B.M.'I'.C.



CENTRAL OFFECES
K. H x ROAD
BANGALOR E-- 560 02'?'

(BY SRE. H 1:: RENUKA, ADV. FOR A2;
NCYTECE NOT emeeen FOR A1) *

._ 'j ~-- ;é{::eU see .. 'V '*

THIS (:00 (CIVIL) Isv*F:z,eD 'U-/$.11 Téief

CONTEMPT OF' COURT ACT Pfé}¥'Y_§N»G TO "£:~I1'I"I:..'1-'E CONTEMPT
PROCEEDINGS fiGfi.INS'I? THE Aee:j"ee:3.._FoR éxeveerfzxme THE
0213152 D'§'D.13.0'.?'.O'?' PA_eee1;£4._ izxg *.§{I."e._1j«z.:§'.'~2<;710/04 (ex) VEDE
ANNEXURE-A. T   ~  "

Tms ee<:{:j;§I%}=I1,; 1.".;e:~;1;':sieDeRs, THIS DAY,
eANNURMA;e?H'}_;..V,:'-eiggie-r1jH_e~~eeLL'evJ;N<3;

 j e e_k_";g be 2
 "t12e' qr§1;e19'd.:afte-:1" 13.7.2907 in Writ Petition

No.2-"$7 :0/20e4,e%e'1eaz~n'ee Single Judge of this Court,

    Wm, petition, directed the

 respenéietiisj-aecused to consider the case of the

pe*t;§.tio13'e1';' eomplainant for protection of his seniority

   five censequentiai benefits, if entitled to». Aflegng

'"'€.Vi'i'Su¥i«)edience of the said order, the present Contempt

   ween is film 



*3-

2. Notice is ordered. Accuseci 

representeci by counsel. Today, a memo   

on behalf of the compiai11an§;;'AA"st;%tiIig  V

direction issued by this    

and an order has been passeéfby t1"1e*--' does 

not intend to press the  In this
regard, he has furnished   order dated

19.6.2008

pgiS$§§;gi:;’ by :%?_he x

The~ ._C}3n¥fé::1pt*, Potitio12VV. ‘is dismissed as not

presséaf __ V .

Sd/-

Judge
Sd/-._
Judge