High Court Karnataka High Court

Ramesh M Pattanshetti vs The India Oil Corporation on 11 August, 2008

Karnataka High Court
Ramesh M Pattanshetti vs The India Oil Corporation on 11 August, 2008
Author: Ravi Malimath


EN THE HiGH COURT’ OF KARNATAKA

CERCUIT BENCH AT DHARWAD

DATED TEES THE 1 1TH DAY 01:’ AUGU §;”:”~– A’

BEFORE}

ma I–10N’BLr: MR.JUsT;fcE’§§A§;:”«MAALiVw;rI:i”‘ ‘ _

w.P.No.30355;2o{33 {GM-cptgzg . ” ‘
BEYPWEEN: ” ‘ ‘-

Sri. Ramesh M. Pa.tt:111shet};i;** , ”

Proprietor, ‘ «. V ~

M/S M.I. Patt3nshetty&.’S0:1é;’,

Inclian Oil Dealers, .’ V .

Soundatti, f _ – ‘
Dist:Be1ga:im.’§,.-‘ _ PETETIONER

AND}. ‘ V ” ‘ ”

1, – M Ofi {:(.:7v..lI1DGIa{i0Il,
‘ (MD) Quality Control Department,

‘ rgmacamumbai,
_ V V Managing Director.

~. gfhe Oil Coxperation Ltd.

General Manager,
Miarketmg Division,
V Eiaxnataka State Office,
Indian Oil Bhavan,
N329, P. Kailingarao R035},
(Mission Road),
I3a11ga.1ore-:3€i{} 027.

3. The Divisional Manager,

{Retail Sales),

Endian Oii Co:o:’porati0:1 Ltd.

Belgaum Division, Kanapur Raad,

Belgaum-06.

This writ petition is filed under 226 and ‘Q27

Constitution of Endia praying __m..guash’ the ‘§.I’:1V1pi:gi_1.:d;;:jtice’AV _
dated 2.4.2008 issued by the;3*’d ;*esp0ndeut___vir:i;eVVV_A:;;;e:n11:2:

C, and etc.

The petitien comi’1§3_.g’~-.Qn fer. .he2ding, –.ti1is
day the Court made the foiietving: ‘

“”” _ itiefifivsel files :1 Memo seeking
Withdzawa} get’ with liberty to file a fresh petition.

‘Aecoifiitifiiy, the petition is {iismissed as

V, , A “‘:e«..{W§?31d1*a}vn to file a fresh petition, if necessary.

Sd/-

Judge

Szzbf