High Court Karnataka High Court

K Venkatasidda vs Managing Director on 11 December, 2009

Karnataka High Court
K Venkatasidda vs Managing Director on 11 December, 2009
Author: Ram Mohan Reddy
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