High Court Karnataka High Court

The Central Manager vs Sri N Rajendra on 9 September, 2010

Karnataka High Court
The Central Manager vs Sri N Rajendra on 9 September, 2010
Author: S.Abdul Nazeer


fiifi

in ‘ms man cotmr or mmmnxa arr %

mm» Tm ‘mm 096: my on sEP’§fMEl$E!?¢.*–.’?.~u§i~£}: 7f . 3

BEFO%

TIIE HGNBLE l£R.JU8’l’ICE $__.ABi23II.i;”!!AZI§’.FéRu’.. ”

mxcmmmfimag,
mm. V
{EA-09-F-fit)? .% ”
nonmamsflmnaannre-19

mwmnomn’

cnmrmw omega’ ~

xsmc,cmm&L €3fl’£CE,1 = _
x.a.noA1:-,m-m<3am1m= APPELIAFP

am

ago sm Hammm,

~ ; ;«._5gn AEGfl'£'3~42 mm,
Lam swam,
«K1*:LL'.£!l§"1§0RE Ham:

uonmafinn mug

ms'mc'r. mrommrr

'3.'HI8l%2.CYL.EF1'LEBUB'3)ER€3RI3ER4I RULESRIW

% émms 251 or one so: my.

E llEC.CV!a. Cfllfifl OH FDR 0RDE% '% IIAY,
'IRE COURT PASSED 'ME FOZJDWIKG:

-nan:

LB

Heard.

krterimstfiti oftho mmmam

until furt1:m- orders. V
Mhao.CvL15087f2010 is é ‘

KLYI