High Court Karnataka High Court

Sri Chandregowda M vs The Beml Ltd., on 29 October, 2009

Karnataka High Court
Sri Chandregowda M vs The Beml Ltd., on 29 October, 2009
Author: V.Gopalagowda And B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29TH DAY OF OCTOBER, 2o,Q9}.._ "H._V

PRES ENT

THE HONBLE MR. JUSTICE v.GOPAI,A----GQWE.A .. 3 V' "

AND
THE HON'BLE MRS. JUSTICE E.y*'.THAGAP'ATHNA   V

WRIT APPEAL NOTSSSI /20O9{SéTrii
BETWEEN: _    

SR1 CHANDREGOWDA M  V
AGED ABOUT 55' YRS   . E
S / O LATE MELE~..G;Ow1l)A L C
sUPERV1sOR'--.ME§::HAN1C  _

IN THE__DEF'1'VOF R72 1410500 -
ELORE 'COMPLEX, BEML .. _ 

R/A 95, BEML LAYOUT' 

1ST STAGE"; -BAsAVE:~:_HWARA NAGAR.
BANGALORE  A. 

. . .APPELLANT

A :{E-Iv Sr:-.?ff"C._M .NAGABUsHANA, ADV.)

 THEEEML LTD,
 BY ITS CHAIRMAN & M.D.
T _ EEML SOUDHA
V " SAMPANGIRAM NAGAR
 BANGALORE27

 ' THE DEPUTY GENERAL MANAGERTHR}

2:,
E



BEML LTD
BANGALORE COMPLEX
NEW THEPPASANDRA
BAN GALORE- 75

3 BEML EMPLOYEES ASSOCUXTION
REP BY ITS SEC.   -
BEML LTD
BANGALORE COMPLEX
NEW TI-HPPASANDRA POST
BANGALORE--75 V  

 
[By Sri: MOHAN KUMAR;""4I~IDxr."«  O V
M/S KASTURIASSOCIATESL 5 '

WRIT APPEAL'1jEI--1.,ED'U /s 4._DIéf Tl-IE KARNATAKA HIGH
COURT AcTIPRAI'ING--'-T0"'s.m*' AsIDI:, THE ORDER PASSED
IN THE   ,_PE':1'TI_0:\r .____NOi28652/2009 DATED
25/09/3

%09;»}. TO’ ‘»” ‘””

This ,VAppeaI..V”é§§nifig;:’t;»n~” for PRELIMINARY HEARING
this day, G0;5ala’GQt;;daV_ J; ~,~– ‘tlelivered the following:

0 0. x*aUDGMENT
O – -A withdrawal is filed by the appellant

aIi(i.__4the v.apD.ei}:1ant’s counsel in which it is stated that

07-«.___”Ifesp0rI’deI§It ‘Nos. 1 and 2 by an office order bearing

jV.”N:o;.£éfEF.RK/18w2/3147 dated 27.10.2009 cancelled the

_t_1fa_nsfer order dated 18.9.2009. Therefore, the

0’ appellant requests the c0 smiss the appeal as

unnecessary. Hence, the appeal is dismissed as having

become infructuous.

Sd./-%

S*