High Court Karnataka High Court

Smt Neera T Hegde W/O Late B. Thilak … vs General Manager on 2 July, 2009

Karnataka High Court
Smt Neera T Hegde W/O Late B. Thilak … vs General Manager on 2 July, 2009
Author: N.K.Patil
IN THE HiGH COURT OF KARNATAKA AT BANGALORE WRNO. 101-38 OF 12908

I

IN THE HIGH COURT OF KARMA TAKA A TBANGALQRE

DATES THIS THE 2nd DAY OF JULY,      _

me Honrms me.  mg       
W.P.NO. 1o133p£2a08;GM«1éfi¢._m';$1 ' 
BEIWEEN =   "   

1 SMT NEERA T HEGDE wzo LAI'E_BvTH'iLAK 2-ssaiarcs. 
AGED ?4 YEARS . J    V F' - 
Nome, MILLERS REAL? : '
BANGALORE~58<J 052 'A

V    PERTEGNER
{By sys P 3 Mamgiungmég, Aci%*¢oé._A1'E)_  i.  " 

AND:

1 €$EN:'.~ERA§. rmmaeaa  1- '
BANGALORE TELECDM D!$"I*RlCT
MAHAVEER c:o~'s:?L.E:x  
K,G.RC3.A[}. ._  

V _ BANGAL(JRE:56Q my

 w  . 2   Accoumrs dFFie5.' ma)

{}FF!CE~QF AM CENTRAL BSNL
* --. 2 3GTD,'1.STi?3..OOR
_ ' czmf 3'ELEPIf§ONE EXCHANGE
 _ . SAMPANGJRAMANAGARA
~ BAN<3ALORE~560 027

 RESPONQENTS

 '  V' 5833:: MARI Pm-asao, ACNOCATE ma R1 & 2 3

~ .. 1  '"&L 01". 23.2006 8. 23.4.2003 RESPECTNELY TO THE ARBITRATKDN UNDER
V sgcmm 7-5 OF THE INDLAN TELEGRAPH ACT.

B?' THE HIGH COURT OF KARNATAKA AT BANGALORE W.?.P~K}. T0133 OF 2908

 



    of.

IN THE Htfit OOUR? OF KARNATAKA AT BIWGALORE W.P.N(). $0138 OF 3103

4

expressing any opinion on the merits of the case,  

euffice for the Court to dispose of the    _

appropriate directions to the respondents.

5. Having regard to the

ease as stated above, the -filed

disposed of, with a direction the consider
the representation 1 ‘\VIViti«e’AVvArtnexure–
K dated 20″‘ Match by her Vida
Annexute-M ” the matter for

arbitration 7-3 of the Act. as

expectttiottetytee within a period of four
weeks the of a copy of this order, if not
elreedy tefefifitthe’ for Arbitration.

Vviiiieervatiene, the writ petition flied by

Sd/-»
‘Judge

‘tsér

IN Tfifi H13}! COURT OF KARNATAIQA AT BANGALORE W.?.kU_ ‘E0133 OF 2%