High Court Karnataka High Court

T Jayadevappa vs The Deputy Director Department Of … on 20 January, 2009

Karnataka High Court
T Jayadevappa vs The Deputy Director Department Of … on 20 January, 2009
Author: Ram Mohan Reddy
RAFAEL HOUSE, PONQUIRVAL CA CQRE'-.;   V 
CURCHOREM, GOA, RERBY yrs DIRECTV(_"_}'RV '
Mr. BHIMSEN KANSAL.    3 

4 M/S. SIODABALI ISPAT LTD]? ._
A COMPANY INCORPORATED ONDER
THE COMPANIES ACT,' TAD.ALi, 
MAHARASHTRA.    * ~ -' 
 "RE$i?ONOENTs

(BY SR1. R DEVADAS, A'G_.éP?(}_{§>   _
(BY SR}. 3 MAHESH, ADV FOR'jR3:&.--~.._ "  . " 
SR1. H N S1=¥ASHI:D"AR--,..i§5ES3fYA C;OV. f9.DV FOR R3)

THIS WAP. f}%'I.LE.D« 1D;2AYII:O'1'O "ISSUE A WRIT OF
MANDAMUS  "'S'U.CH'-{'fGT'i{_E{R 'VWRIT OF' APPROPRIATE
NATURE AN-O*-O'gOL;IRE"Tr;.aT DEEMED CONFISCATION
CLIP' II%O'N"OI?eII3":;s'rO'I:zEO'--Im*HE: SCHEDULE PROPERTY AND
SuBSE:QO§:.N'F'v--"AfUCTI<QN-I,:sIO j ON 21.08.2006, AS A
OONSIEQOENCE -f"»OI:'i_'=._p;;P§:R NOTIFICATION 1.13;.
AANNEXUREC P1.Is*I,'IO_HI::O' ON 20.08.2006 s NULL AND
VOIO ILLEGAL VA-:~IO., CONSEQUENTLY SET-ASIOE THE
SAME AND ETC,  '

 "»f;i;S"%'PETITIO'I$I,' COMING ON FGR ORDERS, THIS

 T§--¥.E'{?O,L§RT MADE THE FOLLOWING ;

ORDER

Sasé’ ‘Called ihrice in the morning. There is no

1’3;:)r€S(§I3I’E€=lfi0R for the petitioner. Writ petition is

_ ” -dismissed for non-prosecution. I

A \.

(I

sa/3′
csg 1116.96