High Court Karnataka High Court

K M Channamallikarjuna vs M/S Karnataka Telecom Ltd on 24 September, 2010

Karnataka High Court
K M Channamallikarjuna vs M/S Karnataka Telecom Ltd on 24 September, 2010
Author: Ram Mohan Reddy


III

III THE I-IIGI-I CWIRT QF KARNA’I’AKA AT BANGALORE

mmn was THE 24:1: my 01-‘ sazrrzxsmaxsa 2919
BEFGRE A

BETTER}!

xM .

AGED nBom42mnm ” %

sm IE mtmnmwamrrn

RIA 1m.a’z9, OU’1’fi0U$E

GRQUHI} Ewes, 19$

l3″‘BLGCK,RAsEAJmAGAR f –_ .

aanaamnma grmmmana

my sm*.1>_ ft: . _ V_

1 lfiffi fmmccn LTB.

ma, .RAH_GfiLC*v’R…E
. – 1.omc£R €iNS?ECIAL DUTY (0523)
~ DEPT. ozrrsffifl’. acmficn as ‘l’ECflll’OLOGY
‘ are ripen, srifcam, M 3 BUILDEIG

– .. mgmannma vfinnm
T. E’5:_fiC’tfiJ}G3E-36G%3.

9:: THE RRI3HCIPaL sncamamv
cvaramncn ammsmms Dari?
.. Gavxminmr or mmnmxn
vmasa sommn

” ‘ ammmlmseawx

V. :3′ am JIPEIIDRA man

ED, KT}. BAHGALGRE

GFIVKBER 01? SPECIAL DUTY QED]

3331?. 017 $3’, SCENCE & ECHKOLGGY
6″‘ FIIJOR, 57*’ GATE, H S BUEDEG

DR. AJWEDKAR VERDE
EAHGALORE-5690331

Di

:2»

4 GOVE OF $93

EBZRY OF CORFORIHTE AFFAIE
GFFICE OF IHE DFFICIAL IJQUIDATOR
HIGH COURT OF Kfififiiffafifi
BO.26-2?, I213 FIUDR

CORPORATE BHAEVAH

RAHEJA TGWERS, H 1′} ROAD

BAHGALORE-5150001 .. _

(BY sm memvmnm G mama.’
PLEADER)

um WRIT mmorz mmrm Ammo Afimficif ”

M Tu FAYA sum or Ra.52,46?,(_§”‘-13’.) ‘rm: 1§E11f1i<:1m;Ie;~

mm 'WRIT mman cqimcaaon
Emma mm nAY,'maE«::AcuRru.a1j;32=a,s munwme:

T12    of the samnd
reapond¢xit:VS'££I.$§ éf    on record.

  "  an empbyee of the

incorporated undar the

% presently u11dm’ liquxia’ tion

the Oficial Liqu1da’ tor, made a claim

mg: Liquidator for paymt af Ra.5’2,46’7f-

salary, leave salary and g-atuity. fiire, it

‘ tlae petitinner to pursue the rmdics available to

in amardance with’ law, and not cums rtz.shng’ to

this Court imvaldng the extraordiraary j11r’md1’cti;:-3 at’

M

Article 226 of the Constitzltion of India, for a writ of
nmuxhuuuatndfiuumgwgnnnntoifiheaaiiaunm

ffififlficrxisaccandhqflylxfiecufit

v§f-