High Court Karnataka High Court

Xcel Telecom Private Limited vs The Commissioner Mangalore … on 2 July, 2009

Karnataka High Court
Xcel Telecom Private Limited vs The Commissioner Mangalore … on 2 July, 2009
Author: Ram Mohan Reddy


-2-

(By 811′; S VISHWAJITFE SHE’I”T’Y, ADV FOR R1 )

THIS WRIT PETITION IS FILEE) UNDER AR3*£c1J§;S’:.§:225″‘ 4_

AND 227 OF THE CONS’I’iTUTEON OF INDIA…PRk%,YINVG-._T’0′”

SET-ASIDE THE IMPUGNED ORDER. 3’2: 41s.4.2Q03’j.:ssuEg.D 1’ ‘A

BY THE R} AT ANNEXURE A AND E”§’C. T’ :1′ »

THIS PE’I’i’I’iON COMINGQN F612 i5:2L.HEA.R:NG mfg 91.3′ V
GROUP, THIS DAY, THE COURTMADE ‘1’-HE F_OLL()WIaN.(}’:’

Learned counsel xfclti –t.ki:;_ files a memo

stating that the mljef f§)r:jiI3. petition is

rendered or time.

‘I’aking mgfiiéé » fecord, the petition is

dismissefi as haviixghecome infructuous.

E