4_ V (By Sg1'i§«:ff3V.vI\I.JAY}'&iL3J§V\V(f§_,' ADVOCATE) 1.
.__ “{B3};Sr§{.S.N.PRASHANTH CHANDRA, ADVOCATE)
IN THE HIGH COURT OF’ KARNATAKA AT BANGQLLQRE
DATED THIS THE 19TH DAY OF
BEFORE ._ k V I, _
THE HON 133.3 MR. JUsT@:M
WRYI’ PE’I’l’i’ION NC); 2%%&15*:?€:/E2305 m5§:2E’sj
BETWEEN: A % % M
SLP com STOIRAGE WI’ i;’PD;,
A COMPANY REG:s1’E?;ED _UND1§;R
THE COMPAN’l,ES_ACi’, I1AvIN’ae
ITS REGISTERLED {§}?’1?IC’1}:}..A’i’ ‘
NO.1O4,4.3’??D m;A1N, ‘am: CROSS;
:NDUs’1*R1AL sU13UR13,A”‘~%%MV’ L ‘ _
YESWANTHWIR Ii _STA~{_~’:E,_’
BAZQGALORE –¥7f5€»(_)’Q2?., ‘
R/ BY ONE ms DIRECTORS
SHRLH.«G. 1:3ALA_i=;_RIS1’~{.NA.
* ~ …PE’i’I’l’I()NER
1 THE ct3M;wss1oNER,
*uBjA1\}GALi’.()RE MAHANAGARA PALIKE,
, N.R§S.QUA,RE,
_ _BA1’£{‘}ALORE ~— 560 002.
A …RESPONDEN’I’
THIS WRIT PE’I’i’1’ION IS FILED UNDER ARTICLES
226 AND 227 OF THE CONS’I’I’I’U’TiON OF INDIA WITH
A PRAYER TO QUASH THE NOTICE DT.’2.8.2€){35 AT
£4-W