Karnataka High Court
Mr M Rajanna vs Managing Director on 23 September, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 231'" DAY OF SEPTEMBER
BEFORE
THE HON'BLE MRJUSTICE RAM Rs.1f3DrY00 0,
warp Pmmom No. 1231'-4;/2'01?) '(S-0REV§S):"
BETWEEN:
Mr. M. Rajanna
S/0. Muniyappa
Aged about 37 years
Assistant Manager H " V
Presently working as a SDA - _ _ _ -
Accounts Sec1_iO1i;HOPROEVIS H'e"a_V 'Off1'ce
Lalbagh, BI':]V{,4Hi:N[£*,I'igO;R[Ci8.. Read V .
Berlgalurul .
. . . PETITIONER
(By M/ K{1'rfia1=,Assts., AdVs.)
. _
' _ 1. V-':1:V}ar;a,}gir1g DireCt'U1".'VHOPCOl\/{S
2 Vflengaluru -- 560004
0 ._»Lalb'ag11, Dr. M.H.Marig0wcla Road
jB'erig.aluVr'uV[_--"560004
2.» Mr. C'.E1?i:irfalingaiah
'S/0\..__'Dod--daiah, Aged about 45 years
Warkirxg as FDA, HOPCOMS Head Offlce
0 Lalbagh, Dr. 1VI.H.Marigowda Road
.. . RESPONDENTS
,1. “K
-“1
?LVV1
This WI’. is filed under Articles 226 and 227 of
the Constitution of India praying to quash the
impugned order Annex.A, dated 16/9/2009, passed by
the ISL respondent and etc.
This WP. is coming on for 0rders__t’i1.1s”day, {lieu V’
Court made the following:
oRDER:W9
There is n0n–c0mp1ianC.e”despite–. and ‘V
imposition of cost. Petition;is'”rejeefé:~:§.
Rd/M