Karnataka High Court
K L J A Kiran Babu vs The Management Of on 9 July, 2009
-1...
IN THE HIGH coma' or KARNATAKA AT aANeAm R£
9A'1"ED "rs-us THE 9"' DAY 05 JULY, zoo9g% I
BEFORE
THE HONBLE MR.3USTICE s;[Aé:)iJ'L«~%N.Az$gE;g
WRIT PETTEICN 009" {.13-A-EQSI
Iz
BETWEEN'
K.E..J.A. KIRAN axaau ._
AGED ABGUT 4:1. YE!-W5
R/'AT 248;7B, VENs;ATApuRA, 1
STH MAIN, 5THg'CR€';E'-S;""
KORAMANGALA ' ' ._
:r--z.;.c:<:1<, EANGALQRE PETITIONER
(37; Sri K :<:VRAN'a%_z_-§'3:..:_, PARTYJN-PERSON)
THE Mamxcaamfim V-£355 " "
V. THE HEWLETT PAcKA¥<:3.s3_:_._Q:5AL
s0FT"r*-*1Rxv2x'3*E ELEMTIEEB, HP AVENUE
3914a,, ELEC"{R<JNi{Z$ CITY, HQSUR
~:=:::a;s.s), 'aawsgsaeg 559 me RESPONDENT
3 "(By s7:-i'V1'1;';2s:=,EQ.--'IHE FOLLOWING:
-2-
ORDER
Learned counsel far the rwpondent fie’
wilt file the objection during the coLs’r§e”o’f the >13.
circumstances, the petitioner V doeel __r161:V_ A. M’5s;:.n V ‘V ‘V
6363/09 and it is accordingly es««n_o?u.p_”r?e§se£i;” S
Post the matter forgfigjal ¢’ne:4.7.’2oc9.%