Karnataka High Court
Smt Tasmeem S Mulik vs M/S Mac Charles (India) Ltd on 21 February, 2009
' 'mi
C:C*NSTI'§'U'I'§OI'I OF INQEA PRAYING TO QUASH THE ORDER
Ii? THE HIGH COURT OF KARNKTAKA AT BANGAEJDRE
KDATED THIS THE 2 153'? DAY OF FEBRUARY
BEFCIRE
THE H()N'BL-1:1 MR. J§:STI<§E_'5i;-;;§NAN»:};§.A"- = V'
Wm' PETITIQN N.s554. }f::F 2c0?%k;@wH:§C§ k
RETWRFTN: V' x 'L V'
1. SMTTASMEEMSMULEK-T.' V
we SAIFUQIEEN MAL.-I'E{~. .
AG.EDAEQ§F«'?.28.YEé3,.RS:
:2/A No.25?9/2g3o',VeTr;A1§:Ross. "
BSKIH
C}¥ENN!=.Mh{_AE?I£~.KEE?E; ;é;.cAm:*:ve:.A9a*:'*-1; '
Barqaggezag' '*--:;,._ ' ' .. PETETIONER
(I33? Sri. S}'13éD43MAf};L.£\_PP5' FOR M] s. MYLARAIAH
AcIATg:;,.:2.:;+'a«*0(:;<;T¥:.s;-- .
SEQ
1. r»z*;1vsMac GHARLES -:_iNB1Aj; LTD
.» %:é2;:<3.'<;:sr2'r«':c§;".r;1*v1§~a<::2,.:7»4, :28 SAN§<:s;2.::w
"vL1Bm.:3ALQRE»52, 'REPRESENTED BY 1'33
'» ., S€C_JRE°T'AR~¥ AND WNANCEAL CONTROLLER
~ _ 'MR.i~«:,sx. RE}'B{)Y Sm MEASI EEEDDY
._ .;2;A'vN'<3.,.'1:74;'No.23, SANKEIE' FEOAE}
A BANGAi;C=R'E~52
. SR; Ga RANG£aNA'{'i~{£i
S ,1 (:2 §;:ATE;. PI GOVINDAPPA
* r x.MAJOR'
._ Rkia NO259, 1: MAEN, am 'A' CROSS
"c:1~iANNAMMANAKERE ACHUKAT, III 'PHASE
BANASHANKARE, E3A.NGALORE--85 .. RESPONDENTS
(By Sri. B S SATYANAND FOR cjmy
T9118 W? FILES UNDER AQTECLES 12126 85 227 OF’ THE
D’}’. 192.200′? PASSED SN i’A.NO.V} IN EX.P.NO.1’92E3.QOG$ AS
PER ANNEXURE D AND ALSO OIQDER QT. ‘?.3.2007 PASSED
THEREIN AS PER ANNEXURE E BY THE LEEXNED XXXE
Am3§T:<::NAL <::1TY CW1; JUQGE, E*3ANC%ALORE; CITY {ecu
z~3e'15).
This petition, Coming on for o:m”I<=:rs, this day; " 2:11;":
Court, made film fwllowingi
oRD§g~V%.
A memo is f’i¥. ‘£«(e”§’1_ petiticmn is
diszmissed “”
---- _ g. -4:; V Judge cm/--