Karnataka High Court
The Management Of M/S Bpl … vs Bpl Group Of Companies on 7 December, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 07"' DAY OF DECEMBER 2010
BEFORE
THEHONEQ3MR¢uBncEANnmNUGoHmAeoWDAif.
W.P.No.23254/201 0 »i[L-RES)" A it A
BETWEEN: A A
The Management of ._
M / s. BPL Engineering Limited" A' _
Old Madras Road _ _ at
Bangalore -- 560049. A A
Represented by its _ s ;
Authorised Rep1'.E:senta.tiv.e' ' . ' "
sv " ' g E PETITIONER
{By ' '
BPL Ground'"of_Conépa:iie'sEV
Kamégikara San-gha (Cf1TU}
V' -Dr.' VATCM. Royan Road'
.2 B_an_ga1o1'e 5 50053.
. /__.RVepresver1_ted =byj..the Assistant Secretary
Mr.'-N. PratapE'gSinha
. i RESPONDENT
{By Sri’;…’i’.S.Anantharam, Adv. ,1
V’ This Writ petition is filed under Article 226 of the
Constitution of India praying to call for records in
~~–1″espect of I.D.No.275/2007 and quash the interim
erdmfi 3f the Indzmtrial Ttibuml fififfid 24.5.2310 afi
6..’7,201O at Amm: G.
This petitiacm mam an my Pmmuury
‘B’ goup this day, the mutt made: the f¢HnWi ng~:« . .____f n _.__
ORQER
mm’ «2 fi’om’WP.Ra.9151,Tf2G:iAiQ*7′.’v
sri.Kaamn:,1m:-xm Aa§cc.aza%%gpp’e.a:mg fur %
the patitkumr submita~..§i2at;’ifi;. tfiE”‘a13§eequm1t
evemt which has , of the
iz1fi’11a;:i.’.1..1<:1;*i:ss:.V raimd in the: mac
Sd/-
JUDGE
ca V