High Court Karnataka High Court

Sri V F Angol vs Bharat Sanchar Nigam Ltd on 24 April, 2009

Karnataka High Court
Sri V F Angol vs Bharat Sanchar Nigam Ltd on 24 April, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA

CIRCUFI' BENCH AT DHARWAD

DATED THIS THE 24TH DAY 0? APRIL $20597   ~

BEFORE,  

HON' BLE MR. JUs'r1cE¥.A.IIirJJ5'GUNJAL   

WRIT PETITION Nc';'g3_£'«:.VD§S*rR£Cr, ABELGAUM
DISFRICfF:g'BELCIRUES_'I       PE'I'¥'I'§Ol\EER

1;-_BY1.sR;V.' 'iwviAzi::éiA§a':3RA MALI, ADV.,)

1.

_ _BHAl’€AT’SANCH_AR°NIGAM LTD.
‘, _; K’ARNA’FA.KA TELECOM CIRCLE
swam? WVEEQ-ENANDA ROAD
v. 3 HALASURU, BANGALQR E-Q8
_ :2..Ef,12*..,Eay’cH1EF GENERAL MANAGER (T)

2; ASS? GENERAL MANAGER (ADM)

-. ‘G,1’*GENERAL MANAGER TELECOM
..BELGAUM TELECQM BISFRICI’
BELGAUM-O 1.

GENERAL MANAGER CPELECQM)
BELGAUM TELECOM ms’m§<:1'
TELAKWADI, BELGAUM~O1 RESPONEDENTS

(BY SR! RAJASHEKAR S ARAN§ FOR R1 TO R2, ADVS.
R3 AC-K NOT YET RECEEVED)

THIS PETITION FILED UNDER ARTICLES 225352.27
OF CGSNTITUTION 012' INDIA PRAYING TO Q&:1s.sH%.*:'HA9;

IMPUGNE9 ORDER D'i'.'7.5.2007 PASSED EY

HEREIN PRODUCED AT ANNEX~L as THE ':;=3.AME-..BE1:x*G

TOTALLY ARBFFRARY, ILLEGAL ANE} NOT s*u*3T.j§1NABEL 1_N'*~

LAW AND E'I'C.,

mrs W.P. COMING ON FOR "<)aré1:)T,r§,:RsJ*mis.DAY;§ *i*:»«i'§*,._VV

CQURT MADE THE FOLLOWINQf
ORfiE§ V
Memo is filed to the
Central Admjnisfixafive the notikation

issued on 'V

.fI'i-1nSI'.E).1't the papers to the
Central Tifliunai, Bangalore.

' " stands disposed of for statistical purpose.

358
Iudig

” QNS