High Court Karnataka High Court

Sri K M Maruthi S/O K.R.Mariappa vs The Managing Director on 7 August, 2009

Karnataka High Court
Sri K M Maruthi S/O K.R.Mariappa vs The Managing Director on 7 August, 2009
Author: Ram Mohan Reddy
 " '-{BY  3,;-7§'JA¥ARA§3 '&'"A} s}

..1-

IN THE HIGH COURT or KARNATAKA, Brmeam % T; $ "

DATED THIS THE 7m my (}1'?':'!.-II(.}l"_')'S'VI_,i; 239$   "

BEFORE   X i  
THE HODPBLE MR.JUSTIG.:E"'RAM. "1v1QI«LAIj~z Iiééfibbf

MIsc.wRrrs No. %543 1 ,. 8£"'7_'791 (",>'F 20409
WRIT PETYPION No.9224 .65 9333-6.3_%T'0£§.V2Qo9 (GM-KEB)

K M MARUTHVI   
Sm. K R MARIAPPA '
AGE 36,r'1?ELA,.Ry'3:-  " _
R/AT No. 90/714   
V¥DYAPEE'I'HA Re-Am '   ~ _
1<:ENc;ER1~ KC-TE,' KENC:--ERI_{H}"
BANGALORE_a# 50.' _ ' " .  ,
._ " .  %  PETITIONER
(COMMON)

 Am"j " V

1 A ' 'THE .MA_NAGING DIRECTOR
BA:NG;'&i;0RE ELEC'FRICi'FY
SUPPLY COMPANY um.
..  CBAB COMPLEX, CAUVERY BHAVAN
"FSANGALORE ~ 9.

   THE ASSiS'i'ANT EXECUTIVE

ENGINEER, W--7 SUBJDIVISION
BESCOM, KENGERI, BANGALORE ---- 60.
 RESPONDENTS

(common)
bi



-2,

(BY SR}. N K GUPTA, AV FOR R1 as R2) 
(BY SRIVARU LAW FIRM, FOR J =

PROPOSED RESPONDENT IN MISc.w,5432;Oé1: .

PROPOSED RESPONDENT No.3 IR;'M1SO;;§i'E432;Og. V'  ', E 1:'

K v SHENOY
S/O. K SRIDHAR SHENOY
AGE 45 YEARS V
OCC: BANKER     
R/AT NO. 831, 181' FLGGR, 13TH MA!N;'5TH CROSS
HANUMANTHA NAGAR, 'BANGAL€)'i?E'*----.- 

MISC.W.543_1/09 FELED I¥_l\EDER_ ASE/CPION 151 OF
CPC PRAYING_'I'Q VADATE _'l."«HEV I~RrER1;;a ORDER DATED
21.4.09.   .   4_  

MISO.€w.54E2/O9' 4Rii;*ED:""UN'DER ORDER 1 RULE
10(2)  __C'PR'_C *:RRA=aRO IMPLEAD PROPOSED
RESPO£flDENT"fi;S R3, .  E

msczw. 77_9"1,IzS9"ER;LE*D UNDER SECTION 340 OF
Cr.PC FOR'REF'ERR_ING THE MATTER TO JURISDICTIONAL
MAOIS%:RATE; _   

REESE MISOWREFS COMING ON FOR ORDERS, THIS

   I:)AY_, RHE.OOORr MADE THE FOLLOWING:

ORDER

the applicant has no lis with the

H H ” Dietizipnéf. and therefore, the Misceilaneous Writ

4&«EApkpnc3Eon No.5432 to implead h1’1nSe1f in the

“prbceedmg is not mamtajnable. ML

-3.

Having heard the learned counsel for

for considerable time, learned counsel {the ..

court to Withdraw the applicati(:.)’VIp:AzA;V

accordingly rejected. As a “‘–gbnseqt_vfi-*xc<§,. Misc.

W.Nos. 543 1/09 and 779 1 / ' '