Karnataka High Court
M Arun S/O Lt M Murugendrappa vs The Managing Director on 4 March, 2010
Banga;jore~- 560 _ _,t>t«S.--R:am_achandra Reddy, Adv.) IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 4"' DAY or MARCH, 2010 PRESENT THE HON'BLE MRJUSTICE :,.._ BETWEEN: V i V M.Arun, S/o.|ate M.Murug'end.rapDa,}._ ' Aged 30 years," ' Working as E%i--ii"€§|e'r_k_-.cum'Cashier . (under suspe.nsi_on_,.) » Karnata ka,._Sta't.e"Torigirism "D_evéiop,nj,e3nt Corporation E;im'!i;ed,7';, ' _ Bangalore, and resi<:ie'nt 'o€I\i"o.16, 19*?' Main, 215' CroS's,_fInd--!aAri~Bank Colony, Ideal Home"'3,_Cioion'y_ Extension, Raja Rajeshviiarjnagar, IAPPELLANT R 1. Mvainaéing Director, . The"irnin'g onlforvz preliminary hearing this day, i'~'.,.SREEDVHAji3L:RArj.1}?yielivered the following; A ' "i»ig'JuDGMENT itL'earned"»--.eo_u'nsei submitted that the appeal be A __withdrawn and that appellant would make ~.e'f.Forts' writ petition disposed of on merits at the eaériiest, " 4' dye '' i ._ : RE,S_'F5'0,i\i_§i£l§l_TS Respondents shouid file counter to the writ petifiion
within two weeks.
Appeal stands dismissed accordingiy.
M
Leave a Reply