Karnataka High Court
K Venkatasidda vs Managing Director on 11 December, 2009
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS' THE 11TH DAY OF DECEMBER 2009
BEFORE
THE HON'BLE MR. JUSTICE RAM MOHAN
MISC.W. NO. 12415 OF 2009
IN
W.P. NO. 249614 OF 2009(L~KSI_{'VI_'_(§}:. R I O
BETWEEN
K VENKATASEDDA
S/O. V KRISHNA SHETFY
AGE 54 YEARS
R/AT NO. 40, 4TH CROSS ROAD... "
SARASWATHINAGAR ' '
MAI-IADEVAPURA
BANGALORE -- 48.
[BY SRIEWK ADV]
AND: 'R R 'R 4
MANAAGING DIRECTOR 1
f 3 " "BAN'GALORE-- ROAD' 'I?{ANSPOR'I'
COEQEPORATIQVNIVCENTRAI. OFFICE
- " -
EAN'GALOR_E RESPONDENT
"'~TIIAI'S' MISC. WRET FILED UNDER ARTICLES 226 R/W
~.,.,_'=SEC'IION 3151 OF CPC PRAYING T0 RECALL THE ORDER
v ".0? DISMISSAL PETITION BY ALLOWING THIS
* "~APP_LI*CATION. 7
'E 'RTE: " TRIS DAY THE COURT MADE THE FOLLOWING ;
THIS MISC.WR1T COMING ON FOR ORDERS.
M
I
si'"/
2
ORDER
This application is by the writ petitioner to recali
the defauit order dt. 13.1 1.2009.
Heard the learned counsel for the
perused the averments set out therein. For the 1″easior1s_’:’ ‘
stated therein, the application
petition is restored to file.
List during January, 20 preiirriiiaairyVhieiaring.
In