Karnataka High Court
The Divisional Controller vs Gm Madhu S/O G Mareppa on 24 April, 2009
ORDER This writ Petition is by the defendant. Sixit plainfifij respondent for injunctirxen; an x
application for ad-jmmfm itljunetion, Sega
granted by the learned theV
appellate Court. Having Vvto “tee feet. both the
courts below found them ‘:fseie_ case, balance of
convenience respondeng
Dguestion of t_’e¢gj&«v§~,§;file1″‘Veoncu11ent findings
does it is found that he is
in __ reason to interfere with the
concurreiafié’ rejected. The Court is
infozfmeci thzite-511 the esrfier writ petition direction is issued
‘ ,,£Q «the earliest. The learned trial Judge
‘ -..si:r.a3:.V1V Vifiiirection issued.
Sd/-
Fudge
.1″/Y