High Court Karnataka High Court

K L J A Kiran Babu vs The Management Of Hewlett Packard on 4 November, 2010

Karnataka High Court
K L J A Kiran Babu vs The Management Of Hewlett Packard on 4 November, 2010
Author: Ram Mohan Reddy
«E.

IN THE HIGH COURT OF KARNATAKA. BAIIGALOEE

DATED THIS THE 4TH DAY OF NoVENII3}E.I2,:'I:2:'I.iI5f  

BEFORE 4 ¢ 

THE HON'BLE MR.JUSTICF3.»':1{_g§I'I/IA.  

WRIT PETITION NOV.»1[6 '5§1>2 ( 5F._200f9_'_: 

BETWEEN :

K.L.J.A. KIRAN BABU,   _  '

AGED 41         
[DATE OF BIRTIji1iA'I1},'1'HVAPI2IL, 1967) ' 
R /AT 248  713;' _~VENK_ATAP.U'RA," , "
5TH MAIN, 5TH'iCIa:,Oss,'   I. 
KORA1\£ANGALA I"3i;%L.O'CK;'- "

     . j  PETITIONER
{BY SRI.'   (PARTY--IN-PERSON) I

AND; .,

 "   'M' A '-\IACI.EMENT"OF
 .HEWLETT--PACKARD GLOBAL
 _sOETPRIvATE L}TD..

HP'AVENU_E., '39'/40,
ELECTRVONKES CITY,
HOSURROAD,

'V._BANGAL_GRE _ 560 100. ...RESPONDENT

_ “THIS WRIT PETITION IS FILED UNDER ARTICLE 5226
” OF’ THE CONSTITUTION OF INDIA PRAYING TO DIRECT

” PETITIONER TO EXERCISE/AVAIL THE OPTIONS,

M

-2-

WHICHEVER MAY BE AVAILABLE FOR HIM

JUSTICE AT THIS POINT OF TIME/JU1§;”C:rU,Rr«:3« .;._1N_

ACCORDANCE WITH LAW.

THIS PETITION COMING ON; FOR ‘4THISi’,DAy ‘V’

THE COURT MADE THE FOLLOW[aNG::__ ;. *

9…,I3§,_,E_.__3 T ~
Taking on record the Tgetitioner,
petition is dismissed _ A H

/H
j T» TT3’UDGE

YKL