High Court Karnataka High Court

M/S. Gr Springs Ltd., vs Nil on 19 June, 2008

Karnataka High Court
M/S. Gr Springs Ltd., vs Nil on 19 June, 2008
Author: Mohan Shantanagoudar

UUKI Ur {U-USN!-\I!-\fiI-K HIUH LUUKI ii’)-I”j\i¥I'(I’iI\IAI\§\ HEUH LUUKI U?’ KAKNAEAKA HIGH LUUKI U3″ KRKNMIRRA HEUI1 LUUKI Ur Rflflflifliflflfl filwfi uuuru

IE THE HESH CG§RT QF KARMETAKE AT BANGElfiRE

EATEE @313 THE 1?” say as JuNE,,3§§3T 7

BEFQKE

THE HfiH’B§E an JfiSTI$E fi§HAfi=sHaH$3$飧¢fiA§H

aaxygmy A39LIcA?Ia3VHég:2s:f2§sv~”K

Kw csmyaaz ?$T:%:§§ ga.??{1§3§F “”

BEWEE:

xsg $.R.3PEEN$£ Lm§;;{‘ ,. .~
{IE L:QH.};q2§3Ea£fiT§35a2′”b. W
QEEI$EEL_LEQU1PfiTflE_*z _ 1

KI$fi zawfiw flF,KfiRRfiTfiEE¢; .

45′” Ema ‘%*E*fWmG.

Kagfizzya”s&3a§; gaRgxARGaia,

Baxaagaas 5é%”fi3%,F_*.’- .. AEELICAHT

ca? saz’QE3§gg}7§;:fi3′

»§zLv. -_,:a_ . EESPGNBEHT

_ ¢E§$f,éc§?AHv APP§ECA?IGN :3 Eihfifl uwnsn
SEfi?Efifi ea: :m* was tflfififixzfis paw, 1955 PRAX1flG

~w v.FflR &??$£E?fiEfi GE AU9I?QR TB fiflBIT THE A$CQBNT$

“::§%’._f:*ear?3i afiyzcxaa Lzgmnama 301:: THE HALE’ max

‘–_&.:s2z:’_z§a 3€:»–si’.,:%-~«–2$ft’?’ Azszn 2-*3:-5 HES R23-§1’3NERA’}”2{3N ARE

‘, Hg “%E%RR§Efi$ ?BE RE§flIEE£E§T SF SECTZGM é62€§§ GE
!;’C%}§FEx!*§ZE.’3 A*C’?§ 1%s§ A5313 ETC…

?EE$ SQMEAHY fi??LIC&?IQE QGEIRG DR EOK
QE ER? THEE fiAY, THE CQWR? fififlfi THE FGLLO§I§G:

aw n nu ma» tr-nan-‘a\u-1

– I-vi r uvunu l\r\I\lVlf’\ll~’|l\I-| I’II’L7l”E MUUKI U!” IV-“(I’ll-\lfi\lU\ HID” \.UUKI U?” KAKNAIAKA HIGH LUUKI UI’ KAKNAIAKA HIUH LUUKE

fiéaxfi tha

1*}

Q3333

laaxnefi

afficial liquiéatar.

axditazs fee ahaii he” a$fi in tatm3″$f
. § ,V .

Qrder fiatefi $8f%$

:-

£2

0%

aannsal 7,fm:»

3. fiadit E%§flE§¢ri§ am§9§fi&d} ”

*::A _.~A.j§S’;:*:}:§sse’_s_i in

.ThQVV

the

QER

E$.2il§$?.;’@fi# rfiqaixéméfitflwffifiectian é$2{5}

afi tha $$m;fi3ié%=A&f; i§$$ ifi dispensed with.

3Q. .Hém¢§{Kéhg applicatian.is allswed.

Ear; V

Sd/-v
Judge