Karnataka High Court
C.Ramaiah S/O Chikkamuniyappa vs Managing Director on 29 October, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29TH DAY OF OCTOBER, 2009
PRESENT
THE HON'BLE MR. JUSTICE VOOPALA 4- _ I'
AND
THE HON'BLE MRS. JUSI'-[_(_3E B:II(_.'N.AOAEAfi§HNA
WRIT APPEAL NO142 1/2609: A '
§_1_'3_,'!'_W_.__EE«_1§¥_= ._ _ .
ORAMAJAH S/'O EHIKKAMUNIYAEPA' ~~
AGED ABOUT ':33 ':{EARs._; 4' .
NO.338, SR1") MAIN, . =
IST PHASE, w'...O;O;ROAD' " "
MANJUNATHAIs;IAGA';R' f
BANGALORE: 560.0-10% _
4. . ' ...APPELLANT
(By Sri; T.séAI\:A1\:i1f1z--»*1A}:xAiviLVADv.)
A EV{LIA1'\'{;'\nC%I1\TC3..v:I:)II?'{fI*3(3TOR
HOTEL HASSAN ASHOK
I _ EM';-ROAD,-HASSAN.
* 'A93; $54} $..&*m~Km,_ "V335 kg', RESPONDENT
E9' M/S SUNDARSWAMY AND RAMDAS
WITH V-S~NAIK COUNSEL)
WRIT APPEAL FILED U/S 4 OF THE KARNATAKA
HIGH COURT ACT PRAYING TO SET ASIDE THE ORDER
PASSED IN THE WRIT PETITION No.9"/"'46/2008 DATED
21/O2/2009.
This Appeal coming on for PRELIMINARY HEARING
this day, Gopala Gowda J., delivered the following:
JUDGMENT
A joint memo duly signed by…both _-the uh’
their respective counsel is fi1ed:;’:.«B:o_tl*1’lV
present before the court. Theappellétnt whoV:is:.__bpartj«in– ” V
person before the court has.—.’3_;;ree’cl.e’ for’ the..s.e’tt1ement
and the matter has beefllsetltleolbetveeehthe parties.
2. In arrived at by the
parties!” of by modifying the
award of 2
_L . . _ Sd/*
JUDGE
Sd/-
JUDGE