High Court Karnataka High Court

B Shanmukhaiah vs The Managing Director Karnataka … on 22 January, 2010

Karnataka High Court
B Shanmukhaiah vs The Managing Director Karnataka … on 22 January, 2010
Author: S.N.Satyanarayana
IN THE HIGH COURT OF' KARNATAKA AT 

DATED Tms THE 221% DAY OF JANUARY 20101

BEFORE

THE HON'BLE nm. JUSTICE   

REGULAR FIRST APPEAL 310.803 CCC2oC0O" iICN_-._.IC1'CCff-f :7i

BETWEEN :

Sri.B.Shanmukha:£ah,
S/0 Siddaramaiah.

Aged about 49 Years,
Working as Consignment
Sales Agent for the  'V . C  '  *
Kamataka Ha:r1ci1'oon_fi1iketrelogrtnent--'C  '
Corporation Ltd",   C' '   ._ 
C /0 M/s.Pr3y'ad3:shin'i*3§iand1o.o1'nHouSe,
Nehru Road,   T   _ _'
Presently residing at N ndi 
Valxnikjnagar; 'VII Cross,   

.-- , '_ (ByGai1ga§11r;arappa, Adv.)

.. APPELLANT.

C 1,. h._eV+Man.agtn}<:g Director.

-- Kafnatakafiand Loom
._  Development Corporation Ltd.,
to Eiarnataka State Co-operative
" Ma.1f1s:eting Federation Building,
No.8, Cunningham Road,

   BANGALORE - 52.

W



next date of hearing, respondents are permitted to get the

matter above referred to Bangalore Mediation Centre4.anti”tfile

necessary memo for withdrawal of the suit before’ ‘

centre to avail the benefit of refund of :C’o’u–rtp tee. a r

4. The compromise petition ffle’d4’p:B3r» the

in terms of the compromise pe’tit1on:, x’ap_peaié is dismissed

without any order as to need to draw

decree in this appeal;