IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED '}'IrHS THE 2675 DAY OF' OCTOBER 2010
PRESENT
THE HONBLE MR.J,s.KHEHAR, CHIEF JUS'E5V:I{':i}3;--.e:..
AND
THE HOBPBLE MR.JUSTICEt'A";S.B't)P${§3Vi§AVt
W1:’itAm:>ea1 No.471I2§t3D6’§t§.§RE§’sV’,_~v_tA.A” t 2 t
Between :
The Karnataka Schedtiie Caste ” j’ V ._
Schedule Tribe Development.LC~:}1fpoI>gtit);1,
New Called Dr.B.R.Amber§ka:f”Deve.iepmer1.t
Corporation Limitfid, V. .
9th and 10th I5’i()’c;11jI,’ ‘_ ._ V .
Visweswareiah “£v’:).w_et’._
D118. R.,Ambed}{ar._ _vVeedi_ ” ‘ __ — ‘
Bangalore 56000 e
By its Ma’nagingVV’Dii’.eet{ii*
V’ V Appellant
§ S’1*_i V ixuuiar, Adv.,[abse11t})
*;’_A:Vf’1’#i’vb e» tiefsj ~
l. S
3/ elate Sidciaramaiah M
Aged about 52 years
At a N038, 6th Cross
* _1{.H.B.Colony, 19>’ Stage
Basaveshwara Nagar
Bangalore-79
V’ 2. Kamataka Government Department of
Disinvestxnent and State Pubiie
Sector Undertakiilgs Reforms
Represented by its Principal Secretaxy
3rd Floor, Visweswaraiah ‘i’0wers
Ambedkar Vfitfdhi,
]E3:a_11gai0re~56O O0 1
(By Sri P.S.Rajagopai, Sr. Counsel for
‘… Re§1}€$:f1. or:::iérVv”p;.é._ss¢ri in _ r
Writ Petition N0. 18723/2004–v..d£ted 14,/:;2..,/ 2,005. ”
This Writ Appeai…§:a:11:Zfig .heéi1*ir1g’*’t{}:fis day,
Chief Justice made fl1t3_f0I10Wi11g;
J.S.Kheha1f,..Ci.4J:_§’f{%}_rai)
the morning session.
It has fibgéin % after lunch break. None
appes-.rsL ofi ‘1’-hwé” Appellant.
” ‘D–i”:s;m’issed fcxffzon-prosecution.
Sd/–
Chief Iustica
. S91/**
Ifidqe
bkv
index: yes/1’10