High Court Karnataka High Court

The Government Of Karnataka vs Ponni Sugars And Chemicals Ltd on 30 November, 2009

Karnataka High Court
The Government Of Karnataka vs Ponni Sugars And Chemicals Ltd on 30 November, 2009
Author: N.Kumar And C.R.Kumaraswamy
 
 

I».-stunt Ur RBRNHIHHH  FIT?" CUUKT'OF"KARNRTAKfl HIGH COURT "OF KARNATAIKA"HI'GH"C'dURY"6'F'   

 

IN THE HIGH COURT 0}? EARKATAKA AT BANGALORE  

DATED TEIB THE 30th my or NOVEIEEER 2005»---'.' " 

PREBEHT

THE HONBLE HRJUETICE     V  V'

THE HONBLE uR.JUs'.ncE c   
REGULAR FIRST  £39; attics" 

llsflttiiding.   » é 

no.a2. Chnrplh Hanna,  
(By&nt s.m_pnn"   V  _  .}

1.

mcmummmnmmak” % M

ma cjgmswah Lu…

A the Cmnpurba
Act, 1956;-‘on! At Eovin

(Fi::.:n@]&Cocmp|nySecrctn’y

_, ~-{av Ann mn’m:nn,An1.q
” ’11:): APPEAL I3 mun unnmz snciuon 96 on ere

THE JUDGHEHTAND DEGREE DATED 28.11.2003 H

“*0_8’HO.8775f 1997 OH EB FILE OF THE KN ADDL CITY CIVIL

81388101? JUDGE, BANGALORE DECREEING THE SUIT ON

HPROIOTE, RECOVERY OFHOIEY, SUIT FOR DECIARATIOH AND
PO83%IOH, SUTI’ FOR I’lJUHC’IIOH ETC.