Karnataka High Court
Abdul Gani S/O Sri Abdul Rasheed vs Karnataka State Financial … on 18 March, 2008
.?T'§é Tfifl H.Ei§'H {'i'i'3§JR'§" OF i(."xR?§}'s'T'PtiCPs, NHIGALQRE
mawnn W313 was lama may 9? MARCH 2893 ' °»
asaoam
wag Hnm*gLa m&.3u3wzc$ m.L.MAx3gxhs3C;=i
'¥ 'inf I
'$3? P mm -1 2 4.21. m r}nns;ki;¥§iuI;«!:$;':I.*:¢ti
fii"fs*W'"'E:?é
hHDfl% Ghfii $39 5%: R3§fi§u§A$fifiEfi'=_:
gag: 46'¥$AS mnmnazwfl Efififfififi '._ }
£3723 ivifffl. €.'f?{{)%$'i\¥ E'Z~i?_E$, ??.?§&a'.?§3E'§§%S}¥1£* "B'}'.¥§M
REA Tflfl ?--13fi2fE,FNKRR:E.fizf,"_
Efiflififififllfifi Cflhhflflfl flflfiA'§$$.},'.
VM"i;,}
AMB :V_ .... ._"v''"
1 Hafimflwhxfi.arhmfivfiimamfilhh CORPORATIUN
HEHIMG ITS Hfihb QEEIEE AT 1f1 THiHRiEH
Egan, mEAn;cnumommEnT nnxuwav smawxow
_BEHGHh0RE.5E0*D5E"
_;§v ITS mnmncxwa nxnncwon
' «.i" xfifimfirama smaws FINAHEIAL canronnmxom
' x ~.HflV$fiE Ems Hrmwcu OFFICE, no 31 Ann 32
T T3.FLnflRaH3NG GBHPLEK 09? KEN
'q'"FmU$PiTnL, GULBARGA 5 1 ¢
r
' E?'ET$ HHEISTRNT Gflfignnb mnunwfifi
... KEBFUNUHNTS
'" Vgfi§§3ri E G Pnunxw, sR1.x.H.MALLEsHA?PA
A " =$. SR1 'B.F¢UIJRPxG0hfDI'&, REVS)
THIS W.P. FILED UNDER ARTICLES 226 5 227 09
THE C£I'1E*£lfiTITUTION DF INDIA TC-' DECLQHRE THAT THE
.3-'UI'T'IE|E*il QE" THE RESPONDENT BRINGING THE UNIT OF THE
PETI’1″IiIJNB.£F:. E’-13151. EIHLE IS UNCDMSTITUTIDNAL ILLEGAL
N
ULTRFR ‘u’ITEi.US ANI1 1.fNEiNE'{)RCE3ABLzEI [PUBLIC SALE
an-u. -I-iiiijinirfi-glu. ‘ll”n ‘ 11.’: “l’ I’ l_fl’
E’. 1Cl–.2L3Ct5 ._Nfl 1’4 _F;K’EB _.I’ 3°-“J_511§-‘f_1 ETE-
In viaw mf the memé filfifi by fihafldfiufiéel for
the patitimner, the wtitffietitigfi is dismissed as
nat praaaam.
sai-}__
$15199