High Court Karnataka High Court

Sri Brahammanand Shastri vs Chief Managing Director on 11 September, 2008

Karnataka High Court
Sri Brahammanand Shastri vs Chief Managing Director on 11 September, 2008
Author: A.S.Bopanna


12*: THE HIGH coum’ op’ I{ARNA7E’A}{‘;fi'{V—- 1’ ‘ ‘%’v’ ‘A

CIRCUIT BENCH AT G{.1LBAR{_’3§?§’V”4” 57″ V

DATED THIS THE 1 W DAY”

BE3F’Oi§?_§;”V_ A
‘THE HONBLE M332.’ .}'[}’S’vA1′.3″.-*.”–_”V’.:E’.’f’–A}”S,BC3§5AE’JEsEfi:’V2

wp. No. ;;m%g (:§»r§*:j+~::f::5c)

BIEYPWEEN:

SR:BRAHAMMAN§4’N:>_.szg§;$??R1
3/ PEAMANANE) s%;;aS’i*:;r:_;,_ 3 _ – ”
asap gBoUT.fl;”‘:’ggsL:z,s, o”¢::z:: gé-.'<;:.g'I-5:a::,*;*%:j';*aa:
R/'O szxsmayqmamr Av;~:v;3..,§;E;rmzg —

GULBARGA  * V    '
 * % _ _  .%>mT1=@N2:R

(B3: 313 : S S SAJJA§d”SE§ET’.’§”Y, ;i;vm}’.’}’
zx{r’§:._9 A ‘
3 %<;£i§:_g? Iv:.a%~;_:»sé'.43t;;%f€é§–1~§I:QEcToR

B£§A:%.;:T1¥A–5;;f2a:~§[aHAR NIGAM gm}
Asm_z< m;a:::;..~:~:Ew BELHI

_ GE3¥Ef_RAL"':£ANaGER TELECGM %f)I€:~§''E''R§C'i'
» A _::;:;v:,.§;=«,;$' GA

— 3:33 i31’v’§SE€3Né&L ENGENEEQ
;§}1EPA%?;T£%JiEj§~1’T 0? BSNL Sgiaam
” mg sgmm, Gumsagsa
,. RESPO§-E’E;§£:E\i’f’S

5785; 53m”: P£x1~3’E {}{}§.¥,[}A, ABV, §e£% 55:;

12

i

£03 H91!-I Vstmunumu an I\I1|\.l’|.¢\ . _.-

Ex.)

TEES WRHT PETIT§(}N IS §3’£§,E§lE} L§N{)EE¥Z A§<:"§'£Ci.EE§ 22$
(3? THE C€}I\¥S'E'iTU'§'IOi\§' OF' WEEEEA, SE2"? ASEBE 'I'E~"£E_…(L'¥i?§"§72I<3§?'Vj' ii}???

i2'i(§.20€)'? SN f.A.N£}.::'S Z55'f£;ED U,/'O.'25 EZULE 9 I?/W E3Z{§.Ci'fi'l€3?I
BY THE} CEVILJUEEGE (JE?.DN.} AT SEEIAM, GUL3&Z’~73_G:%’i”3§.’S7FRiC’?A’J£§3_ET*

ANNEXA AND C()NSEQL}EE\i’I’£,Y ALLGW :*m§:–..:fA,rq=;3 :–;::_ <~s¢–.w.:2oc;:2
VEQE ANNE;<.;3.

This Writ ?e3*’;itiaQn carfiing cm fz)f_C}’2-fistrs, €:’§-*3§s aiayg the«v._i3<3v:2.r':"jma{ie'= V

the fo§I0wing:»~

The learned co1:m$e£ V}:_3s;'f;€ti<§3.<.ia_3ra filed a Jnemo

dated. 2s.0?.2008,_Vxs§Vh1¢;*:'

~~~~

Iv, A'?~iVQéa.teV humbly submiis and
garays ihag as péi' i;i'i4€:.'.ir1;:~zz}*_;;1cti£)n<'s of ':h:=: peiéiicner, that
'£:he.a§:3Qjve E?' 'S333? E<;iz i€§I3; be désméased :13 not ;3r<3ss{=:€§.

V %;a$ b€COfC}£€"' ——– –%;':f'z"uctuous in View 03?' the
VA '€:3_,S,N;§A./4;'2:Ui35 fiieci by the peiitéméex" itsfiif was
dA¢r.:V£"éC.§§"<3j;du3iE<;§$m€'Ci by the trial Court E33; jLzd.gn'ie11!; and
:§.eE:r*%::3 .f§%.4,2098 in the interest sf justice, equity

anéé goajd c§c{I1sci<i:r1ca3; "

of ihfi meme, thf: petitian sfancig dispassd ef as

V’ V_’Li:::afiii1’1g 235603316 ififmctusus. N0 costs.

sd/~
Edge

33 3-I911!-I HNUIHLERHU _£(\ I\.kf\l’\I-1 …-…..