Karnataka High Court
Sri Anantha Krishna Jois vs The Vice Chairman & Managing … on 21 July, 2008
"BANGALORE-566 001 ' ----- -~ *.133:'s'R1:_KV%,sR;N1"§AsA, ADV.,) IN THE HIGH COURT 0:? KARNA'rAKAmf B'AN§§;é;i§<;3§'1:: DATED THIS THE 213'? DAY (5? _ " A PRESEM' THE HONBLE MR. DEEPAK vERgsa.A§A=::r1*z,r§<3 CHIEF_AJUf§'FICE z5iN.D-- j. '4 V " THE Honma; MR-;JUSTicg'»A.sV;B(§1i=A'NNA WW? 5-?FEA!+ 20-i37(S-K) SR1 ANANTHA Kié:;3HNA3-.Iois"'~~.,,__ _ _ s/0 ANANTHA_NARA1'.g'wJ ..;o;s___ '- _ AGED ABOUT 55 YEARS". ACCOUNTS su Z?EP.'IhYI'ENDENT;~ TRANSPORT DEf'A_R'i~'MEN'l'; GOVERNMENT 09' KARMA:-fA1<A., M.S.EU1LDlN(3, VIDHANA vmzmax APPELLANT AND}. V --V 3. 9'1'HE"1--i)icE':cHAIRMANa» MANAGING DIRECTOR, KSi'x"i'C n ,§','EN'i'RAL OFFICES _ KH RQAD, SHANTINAGAR " * BANGALORE-27 = Z THE MANAGING DHQECTDR NW KR'I'C, CENTRAL OFFICES GOKUL ROAD HUBL} RESPONDENTS
7%
2
THIS WRYI’ APPEAL IS FILED UNDER SECTION 4 OF_’.l’I-IE
KARNATAKA HIGH COURT AC’? PRAYING TO SET ASIDE1’I’HE
GRDER PASSED IN THE WRIT PETITION NQ324-39/2003
osxos/2007.
This Appeal coming on for Pzelilnizlaly M
day, HEEPAK VE%A, ACTING _:x;!cf1iv.ex*.3d
the following :
Tim appellant and his ‘Va1ié”-a’bse1it’z:ve:n;i11 the
sccond dismissed for default
and for
Act’ Sd-/u
1119 Chzef Justice
sd/…
Judge