IN THE HIGH COURT OF KARNATAKA AT BANGALORE= DATED THIS THE ism DAY 01:' AUGUST 200§3A%%%< % A BEFORE THE HONBLE MR. JUSTICE A..j'rI*'J;<}U§:JA1; : Z
WRIT PETITION NO.997Q/2A C3Q;£3*(;’§–R§.s;).’A’ ‘ %
BETWEEN :
Sri.N.C:.I\¥atesh, 1
S/o.1ate N.K.Gopa1a Sastxy, ‘ V
Aged about 58 years, V
R/at N.289(),
4th Main, ‘F’B1oQ}é:, 1 _ V .
Dattagalli III St«’age_,h—. T’
Kanakadas Nagar,”’– 11:, 3 V ‘- *
Mys0re–5V’?OWO22.fj …PETITIONER
(By
AND: % X A A
Ivi/’SL}{iI1ii11si:3:1 Papéf’
‘ V _ Corporation ‘Ltd. , _
R$pr_€SéI3.tGd ” its
Managirxg ‘nimitor,
75-C’,-.._Pa1fk’ Svtieet,
% ‘Calcutta 4.1700 016.
<1 ;ChiefHExecut.ive Oflicer,
" .c:a§:haz-' Paper Mills,
"Post Panchgram,
._ _ Bisi:. I-Iaflkandi,
__ : Assan1.
.5-
has a legal right, which is lacking in this petition.
is no merit in this petition.
Petition stands rejected.
SP8
‘.2 Jg&ge ,