High Court Karnataka High Court

M/S S B Minerals A Partnership Firm vs M/S M S P L Ltd Baldota Enclave on 23 March, 2009

Karnataka High Court
M/S S B Minerals A Partnership Firm vs M/S M S P L Ltd Baldota Enclave on 23 March, 2009
Author: K.L.Manjunath And Malimath

in THE HIGK COURT OF KARHATAKAV 1″ j” *
cmcurr smog A’m:2HARxsiAb ” 5 »’ %
mama mus ‘THE 23129 DA?’ 0;? Taémcg
PREagxT’\_’ y*;__ ;j’
mm Howsm MR. .xzxs’*:*1§t:E K.L.”‘MAI€J–U1§;§TH

TI-IE narersm ma quséri-fcim MAL£MATH

war: gm-EAL’ racks :.%:z5′;%2_e§3ss§3::i¢:~cpc}

amwzax: _

2»:/s.s.B.zsmsIi1sm;;,s _

A ?AR’1’ifl?.fa18;I-IEP FIRM

Having rrs ewtcgm .5?’ « –

KR. RGAU: ‘ ”

HesP£’r;,g

gsmgav IEZSTRICT. ” . ..

__ “.A9?ELLaz«rr

= 1;3Y’jjs5§a*;%..’:s.R¢ a $121. ANANTH Mgnmerg !sI)’5.?$.;

1; A sags 1vz’.s’;;=.I;;;=. LEMITEE
34ALDm:A;.z«;NeLAvE
ABHERM BALDOTA Row,
Hosmrr,

— A. ,3_EL1;AR? msrmcr
_ gay. 3? yrs GENER8.L 3535:3632 {mag
‘SR3. K.R.1VI. many.

mm DIR;E¢’I’0R,

fiEPARTMEHT DI?’ MINES AKS GEGLGGY
KHAHIJA BHAKIAEEQ
RACE COURSE RGAD,
BANGALGRX ~« 91.

mR.E$PGl5EEE3’3″1’S

‘£’%:’.iS APPEAL 1% $1233 upznaa sEsf?:, o }s£..v4«wA.J.::>§s’

K.{%.R’N&’FAKA HEGH <:um* AC”? PEA???’-£f.3 ‘T?_:”} $E;{?’-v.?x1st:§§§’.wTi§’w§;

{$12333 0:? ‘THE LEARNED s:N<:2L§;».._ufi»;;DG:§ Hi :36)"2=';é;;é"*'–Aé?z%?

RELATES 'PG THEE F:Na§NGs»T.:%EQ?A;N;'§x:VG T<}, =':'r;~:E;-' Aaigégré
£§NCR©A{Z?i§éE2N'f{' AND E:v1c*:'1;~§”::~.,::’ A?§3aLL;=a–;%a§_E’:é*;3z»é:’TH§a SO ‘

{EALLEED ARE-EA €f)§<""'§"§§%§ £§'fESP{f}I'\=i{)§§-«;'.','§_'.

':?:»§:s APPEEXE, <:c;4:s§::'Nc3'–.£:za:' ;,§9c3:2ji .;f;é;:..§}ERS, '§'H§S SAY,
Mfi.N.JUi\¥£\"I"H J., BELEVEREEJ '§'H§f) 'Ff; L1.;:;:%é.*.a.;§'<€<}:'..

in v§.aii»é" .Vfiif5;<.'j§iC'– V:'iie£jI..;E;:%§; mt: counsei fer the
appeliamtg "$53 'c£is1f£i;§s<s:§ as withdrawn?

341/ —

JUDGE

Sd/-

I UDG1: