High Court Karnataka High Court

Sri L Narasimhaiah vs The Deputy Provident Fund … on 2 December, 2009

Karnataka High Court
Sri L Narasimhaiah vs The Deputy Provident Fund … on 2 December, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA. BANGALORE
DATED THIS THE 2ND DAY OF DECEMBER ?-Om ag.I

BEFORE

THE I-ION'BLE MR. JUSTICE P.AM4MOi:iAP'$.i!E€DDY  " V

MISC.W. NO. 1156i«.0F_ 2OOQ.  
WRIT PETITION N0. 4294 OF 2609 I-(L'=PF1~A 

BETWEEN

L NARASIMHAIAH

S/O. LATE LAKS_HMIPA'_E
AGE 62 YEARSQ  :'  _   - 
R/AT. NO. 1923, "'}:::?i*-'H CI?_Oss"   

'AI-I. L  '

2ND MAIN, IIWELOC-K"   

JAYANAGAR, ?'A:NGALO_ ' .";j{8i.*  V  PEHTIONER

(BY s1_{I. K  6;  A/Sf; Anvs.)

AND:
1 _. TIIE £)E_P{§T.'I' PROV/{DENT
..  FUND COMMISS-IONEIEU
" on ICER IN'Ci~§;ARGE/APFC
» ., _ _sI:2_O,EPE ORGANIZATION
* _ SUB.--REGIONAL OFFICE
. 'EI4iAVIAs'_'I~IYA NIDHI BHAVAN
NO'; 199- 120, 2ND STAGE
GAYATHRI PURAM, MYSORE - 571 1 19.

   THE DIVISIONAL CONTROLLER

" KSRIC. MYSORE URBAN DIVISION
MYSORE.  RESPONDENTS

~7:(BY SR1. VIJAYA R HANUMANTHA GAD, ADV FOR R1]

N

(BY SR1. G SHANTHAPPA, ADV FOR R2)
(BY SMT. SHVVETHA ANAND, ADV FOR R1 8: R2)

THIS MISC. WRET FILED UNDER SECT’ION”:t1’5h§4jp:’:CvF

CPC PRAYING TO RECALL THE ORDER DATED _6_..m1’1 M

REOPEN/REHEAR THE W.P. 4294/09. g

THIS M1sc.wR1T COMING’ A_ 1:03 f”V’eas1s::RS;s, dd
THIS DAY THE COURT MADE THE FOLLOWING .

oR’iJfIaR V”

This application is byAVthue~.w1=it petitieherfiito recall
the default order (it. the petition for

non–prosecuti0ti. _

2. in person, perused

the affidavit the«’..Vv_app1teation. For the
reasons statedAdthereiriheatpiaftatioh is accepted. The
appéljeationppépgjpis order (it. 6.11.2009 is

List “c’;:;«A1