i3flVn5’JEia wwwwmm ‘hurl {a\r\iW¢%:9W.wN'”V|fl’Mv”t11 922
IN “Fifi I-ECEH COURT OF KAMIATAKA AT BANGALORE-
DA’I’ED THIS TI-E 1” DAY GP’ DECEDEER 2008
BEFQRE
‘I’I-IE Houma Mr.J!JS’1’!CE mm:-us V K
__mt>F % %
BETWEEN:
Tm Karnataka State ‘
Cooperative Marketing Federation
Ifiizfimd, A Cnepm-afive *
Fedea-atiem farmed under t’m:”I{C$ ” _
Acthaviflz its Head C}fi”m¢ at A . ‘
No.8? C fined, . _
B@a1o:re-560 a
Ofb%hea all Stfitp _ jj; . V
Repmmmed by -…1=mm<:31w1=s:Iz
gs:-1 P.s,Ranga %%%% 'kna§;h%,Aa% E % go) *
MJ'_s.flgo Corporation Ltd…
_ im:-mfpm:-ahed under ths
V Ciamparfi 'Act, 19545,
' oflioe at 4
' Z*§n.2*%;'Road, Banflre
.#'k'm'a@'§fl"¥ 'Sm%.;#%@8\!I WW3 l3'%;1!"'?xE'¢»§"t'.5,""%.Q3n'f'"$x$5r"fi.-.¢7°"°% %'F&I"0v:W¥I@ 'Wm¢'ins:é'_j9w<!n'&Wa1% Wflfi Imwmawrfiammmwru 3
by its Dix-ecmr. …RESK)N1Z}E!IT
,% '%4§n.Pia med under Sections +33(a) an: m rlw
434 at!' the Comparfim Act. 1956. Pmlfing to
up the rwaapondm Con:1pa1::y– Km:-namh. Ayn
'ILrj!;uatz"i:aa. Qarpnmmzinn Limitnsd in accordancae with the
gfiampazxiicm Act. 1956 and yarn: such other and furthtxr
' ~ .–7r°e;':.Heafa irxtheintarmt efjustioeamequity.
'T1513 €.?c.Pco@1§::nfiarr ordsm thh day, th:eCou.1-1:
made this foflsawing:
@
W..wMWm.m It/Gfflwflfi wwwwm W mmmawmmnm Wmzw mwmm: W?’ fififltwflifififi Mimi uwum W’ mfiéwzmm WWW W
£35113;
m mutual fir the petixioncr swim to
the The manual is permitted
A1′-