High Court Karnataka High Court

The Management Of M/S Bpl … vs Bpl Group Of Companies on 7 December, 2010

Karnataka High Court
The Management Of M/S Bpl … vs Bpl Group Of Companies on 7 December, 2010
Author: A.N.Venugopala Gowda
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