Karnataka High Court
Keshav G Naik vs The Chief General Manager Telecom on 28 August, 2009
"N'Nu338/2007 IMPUGNED ENDORSEMENT D'I'.26.07.2005 VIDE PASSED BY THE R1 AND ETC., THIS PETITION COMING ON FOR PRELIMINARY ~ IN 'E' GROUP, THIS DAY, THE COURT MADE TH3_Fo.I,LowING: ORDERI ' 1.
Petitioner is questioning
matter is taken up, it is tarriy’ the 0′
Central Government has issI,Ieg1_.aiiN0_tifieatieiri 0n,.3.1– 10.2008
transferring the cases tiiierifrieisppndent»Bharath
Sanchar Nigal-I1′ . I . ]{imite’c”l ” _ Administrative
Tribunal. aiready been issued,
registry V Central Administrative
Tribunal, B_angaI2.;re_».i'<
2. Writ ip”etiti’onV s.tarI_cis’ disposed of for statistical purpose. ma
sat/*
V0.31???