Karnataka High Court
Karnataka Small Industries … vs M/S Gowri Enterprises on 17 July, 2009
IN 'THE HIGH come? 01:' KARNNfAKA'AT"BAN&:§LQ:i§E"_ 
DATED THIS THE 17%? _DAi{'--£§F.z..IUI;Y".,i2A(}O9'V   
BEFoR:}..f %
THE HOWBLE' Mia. JUS'i'f.f}E N-.ANANl§A 
CIVIL PETITION  %;26?%Q1:20o7
 
BETWEEN:
I.
KARNA?£'PL$fA. éa.ué;;1 . iN§{L:sT1é:Ei§ MARKETING
CORPORATECHN LIMITEQ ',  _,
INI2«£Is'r_Rw. §fi1{1'A'I'F.3_ .ARF:A,«  
1;wA.JzNAG:x:e.,_    . .
BAi'iGfsL0RE-44;.       
    PETITIONER
(By s:_~;--. M B 1{ANAvgADvotiATE)
 V'    I  A. ' . . . . . .. 'V
'MA/'s,G€>WRI*~ ENTERPRISES
 A we-ss:jf I8':
   is a fnrmal
party.    order made on
14.   Eagainsf. 13¢ respondent is
“”–distniss:£:d. Theféfhre, petitianer cannot maintain
respondent
A A(__:mx§di1 1gIy, petition is dismissed.
Sd/-~
Iudqe