High Court Karnataka High Court

Veerabramhachari vs The Management Of M/S Vicon Ltd on 31 October, 2008

Karnataka High Court
Veerabramhachari vs The Management Of M/S Vicon Ltd on 31 October, 2008
Author: H N Das


that there is m authorisatisn in writing empowering the zzdvocaie Sri.

GE-“.P. Raddy ta conduct the preceedings an behalf of the petitionerg am!

to raeeixre the cefiified cap}; ef the mrdxss passed by the {TenIr:3i§§gig*T.

Authority. In {hrs ztbsenae of any specific aufhmrisaiisn it CéI£inG§”‘§§¥:’§_”€§_i_C§ ,_ A’

that the said am-‘oeate Sri. G.’e-“.P. Raddy has received {he T

the side? on behalf cf the petiiigners aizei therééy vtléé ;1’$I’Ii1fiGI§i3i”S.:_§1&€iV

kziowledge ef the Qfdfif passed by the Cofiirpiiizzé. Aufhefzfifje-<. V'

Appeilate Authcwiiy witheut noticing this of zriaiiefceiiztiiiffed
an iliegaiity in dismissing the apgwai fiIe'ti'b"}'–f§1e ?p"r:?E_i¥ii3:1£3i"§'$:}1i1§;'*"s{éif: the

gaund of iieiay. 1 . .

6. Per the reasans stated {ha fo.E1p.§§i11§;. L = ”

V.f2;R_;El.;ER ;

i. T ‘zxfrrogaetiziegi’isLjm::%e=ek:.;T”azmwezz,

_ The “img§ugne’ei A<3rd§éf":{§.ated 14,1:.29{:3 passed by the

' :b_ §ipp:3%A}aie is iterebjv' quashed.

V _ is remanded :0 the Apgeliate Au£I:a;G1’i{}.=-‘ if} 33333
Grdeifs iii ACC-Gfilafifiié with law afier providing
‘ .. ;§12:*.~’_ %§§por£1a::it3? to both the partiass 35; e:~;peditiet;s£:sr as

pfissible

Sd/-

Judge

LE:3.:e3:1290s.