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