High Court Karnataka High Court

Sri Mehul S/O Manilal Nagada vs Jaylaxmi Cotton Industries on 4 August, 2009

Karnataka High Court
Sri Mehul S/O Manilal Nagada vs Jaylaxmi Cotton Industries on 4 August, 2009
Author: Jawad Rahim


in mm I-{HIGH mam or KARXATA£.éx..’_A:”
cmcurr amen Arr { V 1
mrrmn Ti-I18 ms 4’13 cat; 61%:-‘
THE aownm ma.

cmmnw g_m’mnGié’}1j1§¢§7§99)2fio9″

BETWEEN: ‘

Sri. Mehtxl S?]e.’Ma’11iléal1*§ag’ada”
Aged abot;:t’38.__}*ez?.:§3, V” Busixutsa _ ~
Sri Padm&vaQ_1i.Entérprisé:a~ A_ ‘ V
R/0.

Gadag. msét; .}(3adag _ .

L \ V = …m:’rmo:mn

{By snf Adv.)

A. …..

Industrics
” .Nar:n”eEm,_[:<hVav' ad

'flcipé. by er
Miz¥3i1<-aijur;£Satappa Sultanpuri
Age ifi years, Gee: Agriculture 65 Business

R/9. Jayalaxtntzi Cotton Imiusirriacs

V' * fiaitndm, Ifihaxwacl.

….R%0fiEH”l”

THIS CRLP FILED U/S. 482 cR.p.c..%v~3f&: T**rHE
ADVOCATE FOR THE PETITIONERS PRAYING«~~’?1jiAfI”THI.$

HGWBLE COURT MAY BE PLEASED TO (24f\’i:;LV.I$f'()’E’&1″~’l:”f.’£E§3’».4
RECORDS iN CC 210.123/2009 (RC. NO.1.:3]V2GQ§;).V:ON *1.*HF.
FILE OF’ PRL.cmL JUDGE (.5R.mv.) A;~1r)~.. ?R’:;..g:,ru!’F(: ‘; ”

COURT, DHARWAD Arm QUASPQ THE AivMPUGN-EIEVQRDER

1:>’r.5.3.2oo9 OF TAKING coGN:zA,1§:<:a'AN13'_R1aGIs1'g«';R1:m

THE (LC AND FYTC.

THIS CRL.P COMING dfivkkéoa A.n5M:€.;fs{c>N:’%;’1-its DAY,

THE COURT MADE THE FoL.Lew=m€u._
‘ –._”j;’..<..!._.!.'!_..Q;_!"-;;_'_l;~1._'».%

The learned Co1;.–."3.s.;¢§= fGrA&:tj1t5 'pé;iiifi)i:mcr files a

mcmég To vviihdxaw the petition,
% ring:-d; – A
1 ;r*tt1o,_' " Ii as w1th' tixawn.

Sd/~
IUDGE