Karnataka High Court
Bangalore Metropolitan … vs M M Mahesh on 24 March, 2009
IN Tm: HIGH C{)UR'I' OF KARl\EATAKA AT BANGAIJGRE' -. 5 ~ ..
Dated this the 24"' day gr March, 2099
Befora <
THE HO mas MR JI}'S??CE }I£fL£}"1Ij24}§I
Writ Petition 5277 iv 2Qo7L
Between: V'
Bangahre Meimpolitan Trmwperi élmporatiozi
Carntral Offices, K HRoacL Shantiiin£:gar--_ f 3 "
Bangalore 2'? - by its Managxg {}i1"€<;'.t(}1' 9
By its ChiefLaw Ofiiser _ V
{By
And: I ._ _ . ._ . .
M M Mahesh S:'oT
Sinceéead by._LR-3' V
1 Kzishnavén1',_25VvyfVs5'
2 M Ci1ait_Iara, ifiv-gs "
"""
ficsgéonfléiitg children of
M Ni Exziiéheslxg :3 aré ~.-uinors and represented
By their gixardimtfii
' 'A11 aw ma C!Q {3r&x:g3:'aj:1, 2% 353x351)
6"'. Cross, "filalinagar, Mysurs 21 Respondents
– f sf: L—shank, Adv.)
= Writ Petition is filed under at.226522′? of the Constitution
to quash the award dated 7.16.2006 in Ref. 532093 by the III Addl.
‘ ».L.:bo:.1r Court, Barzgalere. WV