Karnataka High Court
H Nandakumar S/O Late H … vs The Managing Director Karnataka … on 6 February, 2009
fact of ;t, it appfiars *ha* the etition ought tg be allowed. If} Howevez, the respoadentfs counsel seeking time ta ~fii&' fihé 1.
Howevéf, fie ohjectiodg ng§e been filed
ta fhe wr1t”péE:fi%0m°3é”f§r.} In HfinEKUfE”G,
ben@§1t5 of tha patltlanez.
4f In the result, the writ @€titi$fi
$uCCeeds and it 1* ficcordgngly’ allgweé. I
KL?!