High Court Karnataka High Court

Mr K T Jacob vs Bharath Sanchar Nigam Limited on 4 January, 2010

Karnataka High Court
Mr K T Jacob vs Bharath Sanchar Nigam Limited on 4 January, 2010
Author: H.Billappa
IN 'i'HE HIGH COURT OF KARNATAKA. ESANGALORE
DATED THES THE 4"" DAY OF JA.NUARV7j A'

BEFORE

THE HONBLE MR.JU~9'i"IC--EA   V

RFAN0. 66E O"C;;5'Of?§_0O9   
E3§3'lWEE£N: O I A K

MR. §{."I"..JAC(')E3,

A('.}ED ABOU1' 64 \r'1«:1-ii-a:.s;s.

5/0 SRI.P.A.'E'E"-£OMAS«--_f_ _ 

R/AT No.22]. gm 1--1' MAIN.  F *

15'?' ESLCDCK. HI:{BR1.,AYO_U'1';.. ._ _ O 
z-3AN(;A1.(O)R1~;.:--'5£3}'~*zE;*:;v£«:::xIj1'I§;) BY F18
 Ac(:'<:')t:;vN'1'3v'c3'm<*1cm.

NO . E3. SHE . NEARI_J']'l COEVIPIEX

"'9'rH 1:3' EVLMN. BANASWADE MAIN ROAD.

BAN'G.AI..()R.E3 M 560 043. ...R{*3SPOi\3DE§\?'I'

This RFA is fimci u/8.96 R/W Order XL] Rule 1
of CPC., against the judgment and decree dated

L'//.



24.2.2009 pa:=;sL*(E in O.S.N<).7.151/2003 011 {he file of

1121- XXVEI Adttli. Cit"y Civil J L1<:Ige. E#3a11'a;;211c)1'ct, <ie(~,reei11g
1.11:? suit: {or rc==.'('v<-*1'_\,_-' of n101'1e}.,»'.

"l"hi:~; R¥~'.r'-'x (.*<):':1i1'1g' For orders this day. [.}'u: 'C):_)t[11'1
dclixra.-1'cdthef(_)lI(.)wi1"1g;:v   

JUDGMENT

‘I’h.e E.ear1’1ed vounsel i'()r_;t~1»12%_a[)};fb£;%112ii’T1A{fiaas.§_i1ecf_e1u’

memo atirzg { hE’£1 1′ 11 e n’12111eiihé:_sT “becS:”1~ 1″1c%§CE”

the Lnk Adalath and i”i’–1g5’i*e:_f'<)1*e2," i.:__11c:: _z1;;1pV{~…;i1""mély be

c.£isn'1issc'=:ci as witlmimxvll,,-"" .

2. !~\c0,()rc1i”i’–‘.{;e,:E?_\,r. } 2=1″}’)1§”c’::r1;1′}A dismisseci as

wi 1 }’1(‘l1’£EWE”1 .

.;

Memo (‘n”dc:*cd eiVC?c(_3z’din’g}v’.;_ “OffiLt(% is cii1’eL.?t:L’-ac’: to

refu E 1d {..I-*1wr.:j_ ;)L:1f:_”;’:’ sviliiie C(i)11″1’i’ ff;”fQ’,’ .

Sci/-‘
EUDGE