High Court Karnataka High Court

The Managing Director Bmtc … vs Sri Ramakrishna S/O Gurappa on 13 October, 2008

Karnataka High Court
The Managing Director Bmtc … vs Sri Ramakrishna S/O Gurappa on 13 October, 2008
Author: B.Sreenivase Gowda
I_llll_ll|Jn inhuman 5

IN' gm I§IG:'-I czmmr 02 mmarmm AT HANGALQRE 

Damn '1':-:15 mm 13*' BA! or GCTCBBER 2ooa_;~--%.'%¢ ..'..'%"1% 

BE FORE

i must: I

'THE I-iJ3N'B-LE }IR.JUS'1'ICE B.sn£m.fJ:va;$E;, " V %' V

I{.E'.A No. 12ac2;2ae'{_m;m*cj%L

BETWGEEJ

1 mm HAKAGING DIRECTOR *  *
BHTC uxvxsmzr H" ._
K.H.nann, szmzmamenn '  _  
nmamaazwsae     

(BY 53.1: T 1::  A 
=   ....    ._  _
1.

33:: E,mqm1(p. ~.’gg;g.m
we :ra~tr1zAm.u;=.__ ‘ _ ‘_ 2
MA 30 313335 ” ‘-

_2=;.(m’ 1m;.10~9, A3fi£EA’__If§§P.GAfi
=(5*:'”z: (:1:-1%,::s5’s.–.;. mmmmni 903$
Emaazsmveaaq “£331
‘ – _ ” 1.. nmspomsmr

‘iv.gj:’r:~*5c”‘»1\!.a*’9 32:’: 1

.f f’:«:i’:£s,A “1s1;.3n” ws.:L’a3m or W ACT AGAINST ‘I1-IE

DATED 21f6f20(}’I PASSED IN 149$
A”7’–.._I\i43}-f?1*3.?.’§3:5 fii TIE §’ILE OF ‘.1’I’:’£E “?’I’I’I ADDL }I3C’I’; MAYO
IIHIT; BPJNGEKLDRE (SIC-‘CH.20] p PMARBING A
£f3£lI_{£PEW37LTIt’.>1-I GF RS.1, 96,00G.«”- W111-I INTEREST @ 6%

\.Juu.ri\.:n n.n;r;: us nun-,-fan.-u.

“I I.I’\ILI I-l’\l\-III-I’filN¥I\l .If”‘| I\If’If”‘|”\ LI’\ILI ‘\l’\I\-II’-l’klN¥I\I .If’| I§ll’\f’|”\ L1£\lL1 I-l\!\-ll¥l’Ll!l\nl”\! J.f”\ l\lf”I!’\”\ L!l.’\Il._l

Office is directed to transfer the

depaaited by thafl agapallant to the 1
Tribunal. “MMV % M’ V’

Pm’ –

“\ Ilflhlll I.l’\I\nlI’InlI.I\lIud’\I Ifi I\II’Il’\”\ Ll£\II_.l ‘5J’\l’lI\-l’lI\I\-f\I _If’\ I\If§f\”\ LIBIIIJ \J’\lI-III-II.l\I\-l\l _If\ I\lf|l’\”\ l.._l£\II..I Iml\lI.l’II-l’£I\ILl\I I15 E\I.F|fiF\ lnrntaa I.U\’I_l!lJ’hIIIl.lIl nan 1-us:-Lana-u nan…