High Court Karnataka High Court

M/S Selva Foods vs Apmc on 19 January, 2009

Karnataka High Court
M/S Selva Foods vs Apmc on 19 January, 2009
Author: N.K.Patil


A.Aé§{r: V

uvnpuu vu nu-‘nus:-nuruu-I Illwll l\r|lLlIr’|ll’II\l| l1I\ll’I I-VJIJII ur BHIIVHIHNH FIIIHFI BUUKI LII” RHKNHIHRH HIKIIT BUUKI III’ KHKWHIRKH l’II\II’F EVUKI

{N THE }{EGI”{ C’.{3UR'{‘ €35 K3’aRI’–5z5=.T:’:§(A, EsS’~.N{ZrPa§.;<}RES.-'-.,_

BATEB THIS THE 19TH QAY or snmunav 2089"-f "

EEFQRE
T33 HQN'ELE MR.JUETECEwfi.K.9§§f; f'

§.9.No.11211 or 2aée{€A9x$§a'*

BEITHFEEH:

HfS.SELVA E9995

RSSWTERED EP.RT3′-£ER3}€i.% A
HAVING ITS EBGISTEREfi fiE?£CEv%Tg ,”a_
M$.34U 5, $9″ snags, _’ ‘LH*= =.=
4″ STAGE, 4″ mix B.::.’g.aQ,,’

PEEPWA I§TJSTRI.E~.Lv_.AREEa, ‘ ‘ ‘~

BAfiGALflRE, _ y . .L V_ – -W.

REPTU. BY ITS HANESXHQ figfifixafl .

K.H$$SA. ‘ ‘ ‘~ =”«’=V– I *

__, E”E’I”1″I’i”‘IL.’I’3′-i’EL’-?.

{av Mia.9ar3g*La$”A3s§:;ar$s1

2-KNEE:

E’-.§;S}{?§’P¢€T£’v1§F¢.3«;,;<._TL'!»{£*IUH,
sAMGALoaa,xaa9ra, av {$5 sacaarnav.
~– «r 'f~.*: W RE39fiNfiENT.

*, £3? séi.H;K.Tfi:MMa$0w3n, AD¥fiCfiTE}

‘ATHIS”fiRIT PETITI%N FILED umasa ARTICLES 225

_ ‘*A§fij22??oF THE fl$H5TITUTIGM $3 INUIA Tfl QUASH THE
“=_bfiu$a ST.i2.8.2GfiE ?RS5ED 3? THE amsymnnmww
_V “-iifiilfiffibiflfi} THE LECEINCE GE” THE PETET§fi}}IE§EL ?R¢}C*UCEC*
A “A$ Axn$xvas~c AND ETS.

L.

6
R3.2B,422X– snail ha subject tm the result m£~fihe
dacisiam taken by tha resmondent.
flau

nlllrl :3… PIS.-ur-r.¢r3u .5: .633′ …n.a…. r_3.r._.r._I3=_3. L: 3-3.3) 39.3 53.1285 53 3-333 53.: ¢I<._.CzM<l __.–..9,.._..u=.–nUU _….a=.. 5.¢»<Z:.5. L3 3233….-