C_[0.7Chaifl1anya Properties Ltd.,
A Bazigalore -- 550020
{N THE HIGH comm' <31? KARNATAKA, BANGALQR$ _
DATED THE 07% my 01? MARCH 200.8?' % g? f
BEFORE
THE HQNBLE MR JUSTICE
Am: AV 1% . ,
THE HONBLE MR. JUSTICE A. Qowm
WRIT APPEAL 0;? 5 ma)
BETWEEN: ‘
Vicon Emp1oyee.s'{I;1:iQIi_ ‘ , . ..
Rep. by its -.¥’oif:.t S~::C_:rctéir_y,4 r
Nekkundi, {)(21ni31.aIsa§}.§1rea,. ” ”
ML1th1,I:5an;flI”3. P0:si7,_v ‘ ‘
Via Varthuz”, ‘ ‘ V’
Bangalore. –*55r3{:8’7_ *
Presently at _ V I
Gangappa.B;1i1di;r1.g, ‘ ~
8;??? Cress: Gamdachaxfgalya,
‘-Maizadétrapzflaséidi P0:-st,
Ba_n’g_a ierc -e_SEsG40348_ Appellant
(By as Shankarappa, Advocates)
of
Vicdn Ltd.,
Ni), 3.7; Sanktty Read,
-3-
Rap. by it Director,
W1″1i’£.ei’1€:1d Road, Mahadevapura
Barigaiore – 568348. V
Writ Afipeal filed 11/3 4 of _the
Act praying to set asidfs the ordef –p:as_sedA’i13V__ti3¢VWI*§;£ Pe¥:iti011
No.25586/2605 dated 04/06/2007 . ‘ i
This Writ Appeal is Qzim,’ 01:1 this day,
Court made the following 11:. h’
TWO: wr:e.k$*:’;;_j:f3 to comply with the
ofiice Gbjfidfifififi. = not complied with, the
appeal wiil diV$.§’111_;”_’i4V~:-‘A,V«.”.~”,v4=;*,(1.’::_”a{1t0131aticaily without further
cmitgrs. V
Sd/ —
Judge
‘fj-
, “SH” at J “2
xgh Cum’: 3;’ giamatak.
Bangafm-¢-5a3 om
3*’; 3 -528′