Karnataka High Court
Sri Ashok Rao vs The State Of Karnataka on 26 August, 2010
HY THE HIGH COURT OF KARNATAXA AT BANGALORE DATED THIS THE 26% DAY or AUGUST, 2019 BEFORE T THE I-ION' BLE MR. JUSTICE B.SREENIVASE Criminal Petition No. .65-33 of Between 1.
Sri Ashok Rae
Major, ”
President and Whoie Time Director ‘
and Occupier, _
M/S Automotive Aries I.–.td.’, 9′
Hootagallylndustri fArea;_ ‘ ”
Off: Hunst;r:’Roéd, 1. ‘ «
Mysore:–,– 570. 0.18. _
2«
V eneral r¢:anage:=r. Operations)
and Manag’eif;~ ._ ‘ __
M/E3rAutoIE1o£iVe _”j1es Ltd.,
V _ Hootagaliy .Indust1’ia1 Area,
Off I Hufisur Road,
‘Mysore – 570018.
Petitioners
Bhoopaiam Law Associates, Advs.)
The State of Karnataka
Represented by its
Deputy Director of Factories,
Mysore Division–I.
$’
Meme is taken on record.
The criminal petition is dismissed as tvi:i:hc¥1fé.*.im.T:”.’-T ‘
\}UDG§Q_
mgn,/–