High Court Karnataka High Court

Keshav G Naik vs The Chief General Manager Telecom on 28 August, 2009

Karnataka High Court
Keshav G Naik vs The Chief General Manager Telecom on 28 August, 2009
Author: Ajit J Gunjal
"N'Nu338/2007

IMPUGNED ENDORSEMENT D'I'.26.07.2005 VIDE 
PASSED BY THE R1 AND ETC.,   

THIS PETITION COMING ON FOR PRELIMINARY  ~
IN 'E' GROUP, THIS DAY, THE COURT MADE TH3_Fo.I,LowING: 

ORDERI '
1.

Petitioner is questioning
matter is taken up, it is tarriy’ the 0′
Central Government has issI,Ieg1_.aiiN0_tifieatieiri 0n,.3.1– 10.2008
transferring the cases tiiierifrieisppndent»Bharath
Sanchar Nigal-I1′ . I . ]{imite’c”l ” _ Administrative
Tribunal. aiready been issued,
registry V Central Administrative

Tribunal, B_angaI2.;re_».i'<

2. Writ ip”etiti’onV s.tarI_cis’ disposed of for statistical purpose. ma

sat/*

V0.31???