High Court Karnataka High Court

Greens India Chemicals Pvt Ltd vs The Deputy Commissioner Hassan … on 16 April, 2008

Karnataka High Court
Greens India Chemicals Pvt Ltd vs The Deputy Commissioner Hassan … on 16 April, 2008
Author: K.L.Manjunath


114 THE HIGH coin!’ or
DATED mm rm 15′?’ 290′?–.’I”‘
V V’

-rm noavmsn ;di~=..,_.’_
WRIT pm-r1’J:Io1§ (N-«mm

as-1-omen:

1 LTD

BY I.’I’.’§- ;__s

vi’1si.’a-.5:)

s/_o
“3/O, rm 1:I.;3.o’,v._1oc now, 12 mm:
HA1. :1 ‘s-riaaa, ‘*-..1;m’a1nmm.aAn
8*.

APE? ”

“ragga “so ‘mans, s/0 Rmmaomn

– _ ‘=p,i’ vxmam
mom:

Am map. 13! Puncanm Ann rm am
.. K{owza,12nspEc’rxvnLx
“BY Jmsr D souzn, MA 47 mans
s/o K B D sown, mnnmmm, mmw,
mxsam
. . . mwxwxmm

(By amt :1: RA&RV£HI,ADV.)
A3231):

1 THE DEPUTY cmmssxoxmn

E38351! DISTRICT ‘
EASSAN

2 ‘rm DE}.-‘*tP1’Y

3 THE swam or
1239 B! ns smm-.1:A1zz_
nspzamw or _
:4 s BUILDIHG,
. .. *’ s

(By 81:5. V”

‘ra1s;”‘r3;2.”-V-V—:£s’ ‘EILEIJ marxcms 226 c.
227 or was. ‘or 33mm, msuxm mo:
n’r;».5:4.2ooa Imxm as
mmmm Agra-s_:J’m ‘BY’«.fIfi7_’R2 *1-o rm pmrxzxomns
Am oziimxon: 2308 gamma: 8 13mm 31’:
arm ” sns9n’e’r-‘.rv’x1.Sr A’ n: so saw. as m
pmxurxotwuzs v.mc=:-ms’ (mum.

P e£it3′,qrx (seating on for Preliminary

7i;,_’l’xis day, the court made we

ORBQ

is calling in question the

and carrectness at the rejection of

” __h.::i.s application for grant of ailfilfl

V’ perm:i.:.=mion by the remxcients.

2. I have-heardthe laaxrmd counsel 1:31:-

the parties.

63/

3. In si3xu’.1aJ: 4.:
has di%ed at _V
applications ” by the
rewflndenta. petition 1»

w. p.x:o,433:§32i§ifi ;9’£’ 15 . 2 .2093 .

” 11′ .- aforesaid order: , the

writ’ In the light. at the

in W.P.!Io.3932/07 disposed
mm swans .vs. -rm
azsssm Am %o’rmns), the
V’ X Vii’; remanded to the rwndents for
;:cmaideraticm of the applicatian 01 12113

in acaordanoa with law.

Sd/§_
Jfiage