wpv «nu ma nun: -urarvuws-1|r\:\l"I
nII\.'rflE mwunt N.I"ti\I11N¥I'§I\l"t Vii'??? 'h\J%alKI MIPS?' E'%J"%l'§.$V.l"'\i.P'§i\.l"| WIWW wwwuw "J3" l\af§KIW.P'l%&'\l%J*"% mmsrm '9~..»%#%#!f$.f? Wa3'5"" E'%..#"%Ni'§£Wfi!-Kflfifi. WTEWW 'l~w'§ez®wJN£fi
IN THE HIGH COURT OE' KARNATAKA AT B.PflIGALO¥l'E_~.-____
mwsn: mxs ms: 9'" SAY or APRIL 2099..f''-f'f--«_ '*__
: EEEQRE :
mm HON' 31.3 I{R.G'U8'I'IC$..1§,'K.P;¢%'I'I'E;§'_':V. "= "
mam 931132102: N=:>.1aa23. c::A,2e'oa:{ei2._L.»
BETWEEN:
m's.A:::2:a I!'I£3IA (PVT) __L'£'D.,, '
amass THANGIAH couvnszz .gaas*i::};, AA
an mar ROAD, V : --- '
INDIRANAGAPL,
anmnwaa - 5r5C»._cf7.5, I V j
a595zzs£:rT.=:Dsfifi_m==g;;=a_mx'-- .DU.BEY_,, ;. V '
CHIEF' Fxxmiciap L::*a'§i;cE*a.V " "
«««« " emmzonsn
my vM} ":3';j' _<:*... ABVOCATESB
KNDI _
~11ns9§<':.*rQ--§§ as 1;@A'ms:*s;':'aIJ%':'-,.
JRWIFRGF-3"".$fi3}5Efi£vxs10N,
OK£GRfiTIGfijBflIL§IRG,
MINERVA .3425: Ram,
,B.ANGAL'.f)RE;. - 4 .
... RESPONDERT
{Br}? MR.I'{.'¥'.NAREINDRA PRPs3AD, F339.)
II!!!
""" "" "T1" 3"" "W" ""'""""' '"""""" ''"'''°'"''''" '" "'""'""*WM"& umvn mums: war nnmwunnrs ruun muuxu Ur flflflflfiffififi mm": LWUR3
nub
II
3. I have heard the learned Counsel to;
the petitioner and the learned Gavernmfinfgrg
Pleads: for the respondent.
4. on perusal sf the praygr §6ugh: §y th§ @_?
petitianex anfi the inmugged fi§¢tice fé§fe§;3
6.11.2008, I am of the ‘$pinion *t§a£, ftha
impugned notice doa3’fi§t c$12 fa: interfetenca
at this stga.
5. Hawgvéz; in fihg ¢n£#:a§t at justice,
and in,th5T1igfi; of §hé”di:§ctiona issued by
this chart ifi*£fié.§a§1:a: wzit Patitian Vida
Annexu:e4B; it wofilfigfie suffice if apyropriate
xi5 “i351j_1’_e:3 tn the parties it would
gme§fi_ch§ ends cf juatice.
Aa§. “Ih¥ the xfiault, tha inmtant Wxit
R”” fletitifin stands disposed of with the fallowing
°_&i:e¢ti¢na:
Petiticsner is directed to file detailed
objecticns to the nctice dated
: 5 :
06.11.2063 issued by the raspondgnt
(10) days from teday.
the objecticn.-a tge
petitiener and as ,f;h§§”‘«<;'1ii*e§§§ti9ns
issuad by fhis$N_C¢§%t, 15 x W.P.
mg. 354332097 med 1051; e"9 a2kmoa, and
dispcse ?é§;;1§;c3i:tiously as
possi1;:1'$;__ …ra.téj a. period
csf the date of
objéc#ibfi§fi§fim§fifi§ttsfi submission ta ha
fil%d by t§¢@pét§tinner.
4§régxafi'a§ddrdin§ly.
Govéékzment Plvnadar is permitted
Atd £il§ t§e fi§mo cf fippearance on béhalf af
V _ra$ynndQn: within three weeks.
561-21
Judge
“” *KSNi13.04.2fifi9.
§
3
}
§
§
E
E
E
E
S
§
§
}
J
E
S
g
E
E
E
E
2
3
3
3
i
2
§
i
E
5
£
§
3
2
J
3
Q
t
2
i
E
E
§
3
E .
3
3
3
E?
E
5
E
Z
2
E
5
;
I
Vida Annexure—E, within a period o_.f._ ‘z:.s;é m_
2. Respondent is directed m xec%e;i,ve£T@[k%:heT
same and paas appxmg£i&t¢?éQrdé:V inV”
aaserdance with law a.§fTté–: <:<§it'zs 3'.<:1r;=.r';';1i;z;1§i"T*: