High Court Karnataka High Court

Shri Hiranyakeshi Sahakari … vs The Union Of India on 24 March, 2008

Karnataka High Court
Shri Hiranyakeshi Sahakari … vs The Union Of India on 24 March, 2008
Author: K.L.Manjunath


IN Tam HIGH cour or KARNAEAKA Am BANGAL¢Q3f4 a

DATED 11-113 In 24″‘ my or nAncI;,_:”29o3ff 3
2 E F o R # »
THE HON’BLE MR.JusrIgE K;L}MANJu§AIH°
WRIT PETITION NO.249fi3lbF_20O5(GMFRi$)

BETWEEN :

1 sun: HIRAN¥AKnsHI’ahHAKARI’a53EnR3
KARKHANE_fiIIAMIT}*f:”j._ ;t_>
A COMPARY Imconronamfln UNDER THE
PRflV1aIGHSg9E”IHEVCOMEANIES ACT, 1956
HAVIEG Ira REQBQCGFFICE RE
aanxzsHwhRq__ 591’314¢Wfi
DSIP . _ .

.REP.rB! “§E_MANAaaNa’DIRncwon
ASEDK M ngmIL.*,”m*

§\
&
0!
PI
PI:

‘1
E;

E
GI
33%
5
E.

E
4
fifl

,réE UNIbfi OF INDIA
bfiv fiV9IIe sscasmaax,

uiiailnt- t ulluhl,

‘MINSIIRI or consummn AFEAIRS,

un_| nu In-nu– 45¢:

I\i~I”D PU'”£sLIfi Ba. i”R.LE’u’.I:.I.u.N,
” KRSIHI BHAVAN,

H =_ uaw DELHI 110 001

F2 CHIEF DIREGIOR
” DI’Q.’gm(‘\’DAII’I 9? gr-mama,
MINISTRY OF GOHSUIBR AFFAIRS ,
FOOD AND PUBLIC DISTRIBIJTIOII,
KRIS!’-II BI-IAVAN,
NEW DELHI 110 001 . . . RESPONDINTS

(Q 81:1 : (2630 FOR RESPDTSF
5RI.’I’.M.VE’NKA’.l’A REDDY, CGBC FOR R1 )

mus w.p. I8 n-um u1~mm.__1m M:t”c1.1é1}é26*,&~,

227 0? TE? C’.”«£’)’Ivl’:?I”.’L”‘.IITI.”I’.I’J’.’I\.’3″1.’1′ GE 1i1’w’DL’-‘-.’, ~ 9″..s¥.-‘{.’!I3-£3. ‘.’J§’.’V

nmcmnn ‘1-an-r rm pm-.r:t’r:om:zz yrs’

snu. -rm swam ax
$9.23 gum gtqgm fl1’1’l-IOU’1′ -.§§B’_J.’AIN’Il§G~ “iR’B~1aE.’fiifiE
onnnns on IN my wm: sn’}a:s-1-1zzar*r.:) 132 was

THIS wnrr as 5′-ca
QRELIMINARY EEARINGy_ ,_€1’H.;:.~:: _ coum MAD!
1-an ro1.1.ovw11§cs:é’~%___ %

QR ER

“D

*.-;_1′;m._ filed by *-
petitiéngr, “Petition ia diamiaaocl as

wittjxirawn V.

‘2.’-“‘ U0
s:— -‘3:.’..

CD