High Court Karnataka High Court

Sri C Vaijanath vs The Chairman And Managing … on 4 March, 2009

Karnataka High Court
Sri C Vaijanath vs The Chairman And Managing … on 4 March, 2009
Author: S.Abdul Nazeer
1 mun:-a

W .'."'7-'.""" "'"'"' ""'"""""*""** WWW wmum V? KAKNAEAEKR 2-mm CJWURT Q? mmwmm HIGH €."2€}%.E-RT 0&3 %(ARNATfiKfi« HEGH Q

111$

II 1% H131! awn 0!'  H 

mama ms mm 4"' my Ckfi' mmra 2z3a:.§cq~'I"'

DISTRICT   

magma,     
DISTI{I§2'i'V*"5VE!i5 lfii.    mxmomaza

(By sri %

   .--    1'$ANAG3:1~& nmscmn

. 

_ mmvmz
mW3¥1’H?~_
mm :::m=:z — 110 cm.

AA (“$129 mama. rmmm.

.fmLEcoM, B.s.N.L.
Iaecsvsnmmmr nmxza
smrrmpnrrssx. 0/0 cram?
GENERAL munm, mrmozax,
Knmmwam CIRCLE
160.1, swam: vmmmmanmn
I~IAI.15.SURUR, mmmam — saoooa

-3…

2. Registry is directed to transfer the

records to Central Acininistrative V’

Bangalore Bench, Bangalore, fc}-;;’ti1a»=:.i«t:I’1-‘_,’ Vv

Writ petition is disposedbf

31.2′!