High Court Karnataka High Court

Kabadi Venkusa vs The Managing Director on 20 January, 2009

Karnataka High Court
Kabadi Venkusa vs The Managing Director on 20 January, 2009
Author: N.K.Patil


:3: 23:5 32:23:; CQUIZT {:2}? §%.KA A2″ amssgazoraz? 1.¥.2>_:~;g.13,:.-735; <33? 23%
/5

"-9

submitted by pefitécner dated 20?' January 20§8 vide

Amwxure F in acaordance with iaw, if mt aiieady

wnsifiered and dispzased' (3%, as expeéiéiausfi

prssgébie.

6. Having regard t6; the factsgnd ci_$c:s::€sia7:?{:es u

3% the case, as sfated abové, the:’»:;vri’F;'”péztiééafi’-~§§§e§i’ i::;g “»1._’

gefiiiorzer is {iisffififiefi :3? w%E?’ “*a. s:3%%ec{ic:r:_ ;$_:e§a.r:’7é
{espsndént :9 éispase gfaf the vAfe§§ra$’*ex3ta%i5oh «$a.ibrr§%€ied
by gaetitiorser dated 26%’ J$ni’1_ar3;%’ .:{5;’?z:1exur’e F in

accrardanse W5??? r’:g¥;3’f’V..:2§;fé~$é§{ ‘ci§::«résiéereé arzci

disfiasefiiv; cf, .é§’:’:ésV..af%§ar€§é;}£g….__;-&3$or1ab§e appartunééy fa

peféiéaner, a;:; 45293 possibie, at my rate,

_ ¥»v’€t§’:%r: fifiififi waits frcsfi”: fhé dafe sf ratzeépf

~4:;a;’ 3 jczspy 5% «fihiég ‘cider.

Sd/-Lg”

Judge

H2: §if*°:fE }:i§f.;i.i~§ {Lf{~’}£«s’}<i'3'€L}:x$'4i<Le'H-l:s'~é1e&'i;»5.i'<re'?=. 413' fitfifiiifiitifliéii W.P,.3\é€34,i3?é<§5 £3?" 2i}i'?$