High Court Karnataka High Court

Sri M Mueein vs Chief General Manager on 23 October, 2008

Karnataka High Court
Sri M Mueein vs Chief General Manager on 23 October, 2008
Author: N.K.Patil
IN THE HIGH COURT OF KARNATAKA AT EANGALQRE W.P.N{}.}9':'9{3 0? $3'

-3.

IN THE HIGH COURT OF KARMA TAKA A?' BANGALORE

mama TI-H3 THE 23:19 I>AY or ocrrossn. 

BEFORE

ms.-' HONELE am Jusncs N.K.PA_TlL'}"..,::.» A " 

wmeo. 19790 09 20Gf?'AAbV{§}i»$~'FEi*§} Vi: 

BERVEEN

1

(Bar

AND :

p.-A.

33721 M muaesaa
ages ABOUT 45 vems

METAL MERCHANTS 
#54 E STREET V   
2:49 csaoss GOPALAPURJAM ,
MAGAEH ROAD ' " T - -

BANGALORE«23 g  
  - ;,,.'F?£--_TETi0NER

was LB'.     " 

cum; QEN£?RAL.MANA ER 
"rem-:-'.--::ons.<: gas.~4;_)"  ._ __ "  
KARNATAKA c:a:=:;LE. . 
BANGALKJRE-'3'  I

.  GHEEF véG--:s,ANcE. OFFECER
v.%T._TELEcom(asNL; " """ "

K.fiRP{ATAKA._ CIRCLE

' " --a;}.N<3A;.§Rg+a_
 -TE'--$éC<§fv1--¥¢€¥$,S£CNER

' ' , owes §it:33LANCE COMNRSSION

DELH3

THEQENTRAL BERUAU OF INVESUGATEON

" * xB'{ HS DEPUTY EIUPERINTENDENT OF PQLICE

{MNGANAGAR

''  SANGALGRE-32

 RE$PGNBENTS

 _ u V '(By Sri: ASHOK HAR%~iAHALLl ADVGCATE FOR R1 and 2
' " NOTICE TC) RJ3 AME} 4 DES?-'ENSED WETH )

Rs? 7313 HIGH C(}L'R'I' G33" KARNATAKA AC1' £%A3'§€3fisI.{3'R.E W.§'.N€).1£"?£*O C3? 299'?

 



IN TB}? HIGH CQEEWF OF KARNATAKA AT BANGALQRE. 33¢' .I'.NO-19'?S'{) GF 2092''
-3.

same has been duiy acknowfedged by the 

But the same has been neither considered net 

has been taken by respondenta-1 am 2 sojfai';  "'

representafian given by the petiti¢ner;’_inA. :’a5eyafi:¢e’

respondents-1 and 2 is as: at a£’;’§::§tifiébivé.i me;e:a;e,mm éf %

the opinéan that, without__ expresgifigiamg }’opihit3ri,1§>n%V,V%’rzerits of
this mse, it would –Sf é§:pr9priate direciicn
is issued to the re9,p9ndefit$;-.1ij aJ$§ V ‘V ‘

3. in___ éiffiunxstances of the
case filed by petitioner is
dismeid’ of, the respondents» 1 and 2 to

censider {he ‘4re=;’}rései9iE§tic§§’§’_.’L’étibmitted- by the petitioner vide

Anne>§¢%e;K dafwv..V2:{}f’}”.:20G7 and dispcse of the same, in

V. as expeditiously as pcssibie, at any rate

§)ith3}’–:.Va fhree mmths fmm the dais of receipt of the

V .vcopy €3f oifier, if not already ccnsidered and disposed of.

rm?

Sd/–

Judge

§l\}’ ‘F§~3ZE HIGH CGURT OF KARNATAKA AT BANGALORE ‘3i’.i’.NO.19?9fi OF 261}?