Karnataka High Court
M/S.Mtr Foods Private Limited vs Mr K A Padmanabha on 6 December, 2010
IN THE HIGH cwm or KARHATAKA AT
mmrs THIS Tm am my cats’ mcnmmng-:f:a;*§:¢};kk«% %
mm I-IOIVBLE M S
’11-IE Hczmms
llfa. ETR U .L 1*”
no.4, 17m K.’R.mm ” 2
1i:$rAaE=. ‘
REP
OFFICER, xsm.m1§¢JAY swam mrmomn
mar a12I.a.x;v.uUa+rH§*Afin sRL1=.E.UmH, Anvocxrm)
aat&.K,A;r;§nVfi;xwtAamT’%’
neg, 1 magma
% % 7,_n.*r.m:amz POST
* – 550 032 Rmmmmm
‘Imwritpetitio:niafi1e:dundvn’Artick:a226and
V of the Constitution praying 11: issue a writ in the
oomlaint; No.88?’/09 pasaed by the H Addl. Dhtriet
dismissed, tlw amount deposited by the
be refunded to him and he shall mfsfy the % _