IN THE HIGH COURT OF KARNBTAER. BRNGHLURE
HATEH THIS THE 25th DRY DF MARCH 2003
BEFORE
THE HON'BLE MR.JU$TICE x.L.MAnJuNATQf
BETWEEN
nmnmnvoez SHRI sHIvxuMn3*¢
BWEMIJI SUGAR3 LTD, L'_"
Hhfilflfi ITS REGD.0EFIflE_~~_".°
AT sznnsawwnnnmnsgn, 3 ~.
HIREEAVAHUR, To:INn1,.'_ , pg, 2
nxswanxanpun, REPRESENTED av _v'
173 ExEcuTIvEVDIa3wTmR,"f. 1.
ER: nnMEafi"MahAHAnGQuma*."<f._ _
E1RAnan..AsEfi'3EmUT 43 YEARS, ""
age 3IDDE3HHERA_HRSfiR},H1REEEVANUR.
~»'~f, = "T~."'.{; PETITIONER
fifiy flri; JRYfiflflM&Ra$*EHT1L.EESOCIETES, nnvs)
Ann :
1 THE Um1dm,oF-1nn1A'
.my 1T5 sacnfiwaarg
"m1mIETR 'my cdNsUMEn.ArEA1Rs,
» »FmQD'3flD"PUfihIC DISTRIBUTION,
_."_xRJsm:~HHEvAu,
~.'w§w"nELHi;110 001
2 fiwmacwzfir nxnacwaa
_ HIREETURATE DE suaaas,
n _MJN1STRY av comsummn AFFAIRS,
_V Fwun AND PUBLIC DISTRIBUTION,
*,'«x31sH1 Bunyan,
' NEW HEUHI 11$ G01
... RESPONDENTS
fifiy flri:EHIVEPRAEHU S. HIREMATH, C636?
__M5u
15.’
THIS W.P FILED UNDER fiRTIChEfi 226 AND 227 OF
THE CEflSTITUTIflN BF INDIH PRAYING TO DIRECT THE
RESPDNDENT NQ.2 TQ PERMIT THE PETITIONER. SUGAR
FAETOR? TG SELL 109% OF FREBS SALE auGnRk_
mzxnurz-:*1«::m on” THE cuaasm smsow 2006-D7 53V,1§EI§–.
E3TIMRTEU STATEMENT AuNExURE~c DATED 6.2.2Qo7=ARp’qjg
nxzuarzw T]-{E R1 Mrs: 2 T»: ::.1=ura.r-rr THE RELEASE i’Z’1.RDER._fi;S » ‘
PER.THE REQUIREMENT SF THE PETITIDNER’S”FINflNCIRL
Pw31T10u an run’ T0 IMPQSE ANY RESTRICTIONS FOR.”u
SELLIWG THE FREE SALE auamn IN TfiE:or$N’mA3xET.= ,_f
This patition coming an_far arfiars tEi5 day§”
the Kmart made the fallowing;4,
oun2n_m
In View af the mama silag hf fifié counsel for
the pmtitimner, the writ–§atitipfi is flismissed as
withmrawn. _,l A?’} .€afi 1 r- “”
Sd/-
Iudqa