Karnataka High Court
Neelappa S Tatti S/O Late … vs Sri Upendra Tripati on 26 June, 2008
-1-
IN THE HIGH COURT' OF KARNATAKA AT BANg3A:,_§;¥::§_f§.;~ "
DATED THIS THE 2673* DAY 01:' JUN,E ;2aQs?.'_T.:'~ % T' '
PREsENT
THE HOPVBLE MR. JUSFJCE s4.'R BANNu'&MATH '
mu: .
THE HGN'BL.E'MR. 5§'tiS*f:'{:E"LAx:_'.B. NA;iK."'
C.C.C.No. 1'7.=;':V2€:.ig..s'*?:'9ii:*F1-._ ...,,
S/O L:xTE:._smAv::;N_NA'L- «_ "
£:GEQ A'B;O_U'I"¢}3 YEARS .
No.18, 1SrA'MA1wN Ramp' '
NANJAFPA' iA'i'OU'F,é\'DU Q0131' ~ 4.
BANGALOREi'--f:'_>60 oat; A - "
. ' ...COMPlA1NAN"I'
(B§§"s:21. K v;é:}&N§,zL1§m1~zTHAféA¥--ApPA, Ai.'}'v'.)
AND 'V
SEE Auéfinnm" §m€1PA*r1
- THE MANAGING DHQECTOR
A '>CI_«:1~1':'_R;xL OFFICES
=}s:,1~moAD
. B'ANG;"~; ()RE»5f;">0 027
1'2"] S.I?3{ RAMA REDDY
-mm CHIEF PERSONNEL M&NAGER
. B.M.'I'.C.
CENTRAL OFFECES
K. H x ROAD
BANGALOR E-- 560 02'?'
(BY SRE. H 1:: RENUKA, ADV. FOR A2;
NCYTECE NOT emeeen FOR A1) *
._ 'j ~-- ;é{::eU see .. 'V '*
THIS (:00 (CIVIL) Isv*F:z,eD 'U-/$.11 Téief
CONTEMPT OF' COURT ACT Pfé}¥'Y_§N»G TO "£:~I1'I"I:..'1-'E CONTEMPT
PROCEEDINGS fiGfi.INS'I? THE Aee:j"ee:3.._FoR éxeveerfzxme THE
0213152 D'§'D.13.0'.?'.O'?' PA_eee1;£4._ izxg *.§{I."e._1j«z.:§'.'~2<;710/04 (ex) VEDE
ANNEXURE-A. T ~ "
Tms ee<:{:j;§I%}=I1,; 1.".;e:~;1;':sieDeRs, THIS DAY,
eANNURMA;e?H'}_;..V,:'-eiggie-r1jH_e~~eeLL'evJ;N<3;
j e e_k_";g be 2
"t12e' qr§1;e19'd.:afte-:1" 13.7.2907 in Writ Petition
No.2-"$7 :0/20e4,e%e'1eaz~n'ee Single Judge of this Court,
Wm, petition, directed the
respenéietiisj-aecused to consider the case of the
pe*t;§.tio13'e1';' eomplainant for protection of his seniority
five censequentiai benefits, if entitled to». Aflegng
'"'€.Vi'i'Su¥i«)edience of the said order, the present Contempt
ween is film
*3-
2. Notice is ordered. Accuseci
representeci by counsel. Today, a memo
on behalf of the compiai11an§;;'AA"st;%tiIig V
direction issued by this
and an order has been passeéfby t1"1e*--' does
not intend to press the In this
regard, he has furnished order dated
19.6.2008
pgiS$§§;gi:;’ by :%?_he x
The~ ._C}3n¥fé::1pt*, Potitio12VV. ‘is dismissed as not
presséaf __ V .
Sd/-
Judge
Sd/-._
Judge