2
E91 LE 0}’? K’A}’-{NATAKA s’1’/ma CONSUMER 1)1sPu’1’1’~:s RIEDRIZSSAL.
FORUM, i3ANC3A.I.ORIC UNEDESR ANE\?E£XURE«J AND ‘ml; ORI’)F3}.’-2
DATEED 22.m.20o8 IN Cc)M1′>1.A1:\2″1′ NO. 104/2008 ON ’11–1:; 1«”11..§«:
OF DIS’E’RIC’I’ C()NSUME.R E)ISPU’I”E REDRESSAL I«”()RUM UNIJECIR
ANNEXURE-G AND TO :>:1zr«:<:'i'*1'1–n«: RESPONIJECNI' No.2 AND 2
TO DP3LIV}3R'1'I—-IE4: 9033355103! or RI£S§I)EN'£'IAI. :~10us12_–N. 102
MIG NAUBAD. BEIJAR BY RE£(2EI\?EN(} ‘I’I–Hi I’iN’1’II2£*3
c0Ns1m«:RA’1’a<)N AMOUNT.
This WP Coming on for 0rdc1’s this d2ty–, }*V.?d@§§?;f’:I?”;J;
made the failowing: _.. _
oRDE3*
Leamecl crounsc-31 for the petV,’i’1.’.__ic)”;–‘1V(->31’ seé}ss”}»<:avéa_b'ft1:13
court to withdraw the xV1=Li:{'=Vpcti{.i01i ti)'
approach the appI'O" p.1x'.iE1i.C' .f(}1'Vii:;fiV '=for the" 2i ppropriate
reliefs.
AcCordi1*1g1y’,– ‘wrig; p’e.t_i’t.i< J;a_ fis d.ism.issed as
withdrawfa .
Sé/4
JSDGE
Sfi/S
JUDGE
.A (}’;13[w VA