IN TI {If I IIGH COURT OE” E{A.RZ\J/XTAK/-\. AT BAI\3GAi.OR£*3
I)2;1Eec1: This the 19″” clay Oi”Jz111me’:1ry 2010
BB1′ ORE
‘n~11:«: I–{ON’I3I.Ii MR JUS’I’ICI£ 1.. NAI%AYANA”-§:S_.’§P\!;?&£\¢?VI:\ER’.’ A’
WRIT PE’l’l’£’ION NO.28295;’/OOOQ.,(OM:{R::£3_ax _
BETWEEN
ORACLE INDIA PVT Ijma _ .–
A COMPANY INCOR§’OR_A’f”I’£l)’A_S P[2R«”.if1jH£
COMPANIES Ac’1:..’1955. O1~’R1(:1fa:~A1′ ” ”
ORACLE ‘r13cRN’OLO_C;–.\{ R.ARK-,. AA ‘A ,
No.3. BANNERG HA?1f1’-A.’V*R’OA1;>.’_ ‘– .
BANGAI,O–RI§~56′-6029:” *
HAVRVO ._I_{E.’.C}«I) :’\.’)_TF’I<'_I..f:1}3 A19
3R:;s FL,OQR§':t-\W£NC}';' " '
,' 1FO1"TO$N
351-.– ' '
NEW m«:L_H1 1 OQ
_ _v RRRi<m:SL«:N%:'1«:ii2 EN ms s1«:N1OR MANAGER
LEGAI. 4- R. RAVINIJRA VISWANAH-1
' :.Ac.r;{) A}3OUT'37 YEARS
. .. HEZTETION ER
._ '(7;3;,–15s3I—-I AND ASSOCE./\’I'[£S, ADV. )
‘ –
‘i”E-vi E STATE OF K./«\.R.N/XTAK/’\
REP BY THE PRII\ECIPA.L SI€ZC?f'{l’%I”I’ARY
I)EI3’AR’I’MENT OI” E.-“OVVI,CI{ AND I*1I.ECTRE C ITY
SUPPLY
‘:\/LS. BUILDING
}3A.NGAI.ORE ~ 56000]
BANGALORf€ ICLICCTRICITY SUI¥’PLY COMPANY
LI M {T141 1)
‘ 0 – Ti–‘i’EREON”.
CORI’OR/-XTIS Oi’*’l’lCl£. KR. C!RCLIrZ
l’3AI\EG!–\LORI’C «~ 550001
REP BY ITS
MANAGING DIRECTOR
3 ASSISTANTEXECUTEVE ENGINEICR -V’
ELEC’I’RICAL
SM4. SUB-DIVISION M
BESCOM. BU]-\ COIVIPLEX.
KORAMAN GALA,
BANGALORE ~»560034~V
_ .. R..ES}5?QN
[By Sri N K GUPTA. ADV. FOR ‘R2 3
Sri 2:111–1151212 A1~»1zw1.1;1>. A.G’z>1–.I?_Q1-‘2”-121 )
THIS w.1->. 1s 1~’11;1%;p’ E}N.1)iiE{_:A:§{‘FiC?-I.I~:S 226 AND
227 O1′ Ti–IE _CQNS’1*1’1″U’I’IQN” 1:f~I1;j11:1;”1>RA\r’11\1G TO
QUASH T111.1~j:11*1*1a£;’1-Qrijri–1120123″-1′)Af1>E1′) 13′”—1 AUGUST
20071.1-x’1’_A1\1;{:1G__AA11y–.:1;1a91f1’131: or’ ‘1’1~11«: R2 IJATIFJI) 11111
s1a:1r1’1%i1/11s_1,21§ AND ‘1’;—112 1311.1. 1)/-x’1″{«:1) 1-+91″
s1«:1>’I’1{‘.’;\/1’1i51s:_v1’a..2(1’o.9a’1sS1§’1:1) BY 131’«:s<'":'1«:fN"i 01*' s1~»1012'r CLAIM AND IN'i'ERES'F
.A:{5fFS1"I'I"i'IOI\E COMING ON 1«'01'< P12E1,1M.11\':A_RY
1i»1I:;AR1}\1G_ 0":Ij5'0V'GROUP THIS DAY. T} -1 12 COURT MADE) '1'1~11<:
F0'1,1..c5vy'ING ;
O R D E’, R
Learned cc)1,m.=:se1 for t.}”1 petiiiii()ner files a memo
to wiihciraw the wrii pctit.i(m 1’eserv’1ng }ibe1’t.y to
4
‘…4
prefer app1*<)p1*i21ie appeal/rcprcselaianion bt:f()1'e the
appropriafie aL1th()1'il'y.
Hence, this pet,iti011 is dismissed as –v’\3’it.lv1.clVV1*.:1ix1=l:’1,'”H V’
reserving liberty as prayed for i1=:”t”‘l”1<:.lr11e':'1T1p1iii¢(%t.i()n-.1.i§l.tl’;eAtlivépdsal
of the appeal. Pe1.it:i{;,ne1′ .iémp:iifs’r1’i”i;t._ecl t.(5VV’p1’él’c%1′ the
appeal within four weeks; L
Dvr: V