High Court Karnataka High Court

M/S Shimoga Technologies Ltd vs The Assistant Commissioner Of … on 16 January, 2009

Karnataka High Court
M/S Shimoga Technologies Ltd vs The Assistant Commissioner Of … on 16 January, 2009
Author: N.K.Patil
 

~="%:=.RNW€A¥€A MGR QGM

'51 YEARS}

é QQHRE KW KARNATAKA HIGH CQE.!§RT'$¥' KARNAVAKA Hififi £01181' 0? KAENAVAKA Hlfifi QQURY Q!' mmmma ENGH CGURT QF 
.j& %

IN THE HIGH CGURT OE' KARNATAKEK 2'-'-.T Bfifiifilfihflflfi.

mama: 'r-ms mi: 16'" my GE' .3A?£'U.fi.R'!' 20ci9.fra.

1 BEFGRE 1

THE H0fi'BLE HR.JUSTICE n.K.23:ifi,{  

waxm PETITIQN HG.l231§}éfiU${f-RESjQ  _ 

BETHEEN!

nus . SHIMOGA mzrrmomarms 1:ra.;--__ 
(FOFIMERLY H.r"S.5HIMOI13~A FORGE L'rD';.3 ,V
LAKE}-l2«£?e.IAH COMPLEX, 12'5?"'2'*.-,f;'m3$',"" - 
smsaxnrsaa, smug? ac>A:::,';-- --_   '
BAN5ALz6RE3--55B U24 "   ;
{BY sax.suass1{.sugs'rra.v,   V
HA!£A.GING nxaascwozag'  ' "

   "  "   . .HéE'T'I'FICNER
(av 53:; , I ;;_1~a',. KESHAT€3~'*..' K!(U?aTHY;§ ADVOCHPE3

AND:

1. THE; Ass':s-mm' .cc:a4r-:.:ss.IA:;~1s;s;1 as CODE!-IEHCIAL
rams, EJEVaT~KhN?xGE!£mJ'F'~:52, we 5
2'" mean, "*Am¥Am C'.-::x4'eLm:*,
SEES!-£?'§Di-1E.PURPs!»i,.,V  '

~-,aAx$£Lcgs~55u 02-_H» _____

 T353" C(§i~£!_s{Ij~3$<v1Z ¢i*I.E§9. 05* ctxmaacmb mxms

~3v¢=:;wrIs*::§'~«..rrfH.»3..fa:;Vc=;E: KAa"s"AL.A'!'A'
GAVE:-%£INAGA'B 
BANCfiL0Rfi3*_5j'F50 nae

 ~THE PHIRCIPAL SECRETARY T0 G{)'eF':7RN!'[E}J'§'
«.§'IN'fi.J'i£E aseawrumm,

 "=¥Imc:=;2_~;A sauna,

.  B.'§.RGfi.LGRE~56B O81.
" i . .RE3PONC{'3}i'PS

{BY ERIE . K.£-L. SHIVAYQGISYMW, HCGBI

ti!!!



E vmuum wt nnxmmammn MWM azqwu-"  KARNATAKA H36!-5 COURT OF KARNAYAKA H36}! CGURT QF KARNATAKA HIGH COURT OF KfluRNfi1'¥'AKA mm-I CO1}?

is

respondents as stated above is plasma an

sceccezzd .

5. The instant Writ; mmazgjj

dimxiasad as having became ,iz$§f’ruc§t’uau3.; ” V

Ozzie red accrozrdingl;-,? . ‘ ~..
Learned Government .’i:5T_:v ;:e.fimitt3d
to file the Mme V behalf crf

reapondents Wi thin t:;::s jiwevzxg

&&&&

I2§.sx;a1.o1.2:2a9.