Karnataka High Court
Smt Neera T Hegde W/O Late B. Thilak … vs General Manager on 2 July, 2009
IN THE HiGH COURT OF KARNATAKA AT BANGALORE WRNO. 101-38 OF 12908
I
IN THE HIGH COURT OF KARMA TAKA A TBANGALQRE
DATES THIS THE 2nd DAY OF JULY, _
me Honrms me. mg
W.P.NO. 1o133p£2a08;GM«1éfi¢._m';$1 '
BEIWEEN = "
1 SMT NEERA T HEGDE wzo LAI'E_BvTH'iLAK 2-ssaiarcs.
AGED ?4 YEARS . J V F' -
Nome, MILLERS REAL? : '
BANGALORE~58<J 052 'A
V PERTEGNER
{By sys P 3 Mamgiungmég, Aci%*¢oé._A1'E)_ i. "
AND:
1 €$EN:'.~ERA§. rmmaeaa 1- '
BANGALORE TELECDM D!$"I*RlCT
MAHAVEER c:o~'s:?L.E:x
K,G.RC3.A[}. ._
V _ BANGAL(JRE:56Q my
w . 2 Accoumrs dFFie5.' ma)
{}FF!CE~QF AM CENTRAL BSNL
* --. 2 3GTD,'1.STi?3..OOR
_ ' czmf 3'ELEPIf§ONE EXCHANGE
_ . SAMPANGJRAMANAGARA
~ BAN<3ALORE~560 027
RESPONQENTS
' V' 5833:: MARI Pm-asao, ACNOCATE ma R1 & 2 3
~ .. 1 '"&L 01". 23.2006 8. 23.4.2003 RESPECTNELY TO THE ARBITRATKDN UNDER
V sgcmm 7-5 OF THE INDLAN TELEGRAPH ACT.
B?' THE HIGH COURT OF KARNATAKA AT BANGALORE W.?.P~K}. T0133 OF 2908
of.
IN THE Htfit OOUR? OF KARNATAKA AT BIWGALORE W.P.N(). $0138 OF 3103
4
expressing any opinion on the merits of the case,
euffice for the Court to dispose of the _
appropriate directions to the respondents.
5. Having regard to the
ease as stated above, the -filed
disposed of, with a direction the consider
the representation 1 ‘\VIViti«e’AVvArtnexure–
K dated 20″‘ Match by her Vida
Annexute-M ” the matter for
arbitration 7-3 of the Act. as
expectttiottetytee within a period of four
weeks the of a copy of this order, if not
elreedy tefefifitthe’ for Arbitration.
Vviiiieervatiene, the writ petition flied by
Sd/-»
‘Judge
‘tsér
IN Tfifi H13}! COURT OF KARNATAIQA AT BANGALORE W.?.kU_ ‘E0133 OF 2%