High Court Karnataka High Court

Dnanayogi Shri Shivkumar Swamiji … vs The Union Of India on 25 March, 2008

Karnataka High Court
Dnanayogi Shri Shivkumar Swamiji … vs The Union Of India on 25 March, 2008
Author: K.L.Manjunath
IN THE HIGH COURT OF KARNBTAER. BRNGHLURE
HATEH THIS THE 25th DRY DF MARCH 2003
BEFORE

THE HON'BLE MR.JU$TICE x.L.MAnJuNATQf

BETWEEN

nmnmnvoez SHRI sHIvxuMn3*¢

BWEMIJI SUGAR3 LTD, L'_"

Hhfilflfi ITS REGD.0EFIflE_~~_".°

AT sznnsawwnnnmnsgn, 3 ~.
HIREEAVAHUR, To:INn1,.'_ , pg, 2
nxswanxanpun, REPRESENTED av _v'

173 ExEcuTIvEVDIa3wTmR,"f. 1.

ER: nnMEafi"MahAHAnGQuma*."<f._ _
E1RAnan..AsEfi'3EmUT 43 YEARS, ""

age 3IDDE3HHERA_HRSfiR},H1REEEVANUR.

~»'~f, = "T~."'.{; PETITIONER
fifiy flri; JRYfiflflM&Ra$*EHT1L.EESOCIETES, nnvs)

Ann :

1 THE Um1dm,oF-1nn1A'
.my 1T5 sacnfiwaarg
"m1mIETR 'my cdNsUMEn.ArEA1Rs,
»  »FmQD'3flD"PUfihIC DISTRIBUTION,
_."_xRJsm:~HHEvAu,
~.'w§w"nELHi;110 001

2 fiwmacwzfir nxnacwaa
_ HIREETURATE DE suaaas,

n _MJN1STRY av comsummn AFFAIRS,
_V Fwun AND PUBLIC DISTRIBUTION,

*,'«x31sH1 Bunyan,

' NEW HEUHI 11$ G01

... RESPONDENTS

fifiy flri:EHIVEPRAEHU S. HIREMATH, C636?

__M5u

15.’

THIS W.P FILED UNDER fiRTIChEfi 226 AND 227 OF
THE CEflSTITUTIflN BF INDIH PRAYING TO DIRECT THE
RESPDNDENT NQ.2 TQ PERMIT THE PETITIONER. SUGAR

FAETOR? TG SELL 109% OF FREBS SALE auGnRk_
mzxnurz-:*1«::m on” THE cuaasm smsow 2006-D7 53V,1§EI§–.
E3TIMRTEU STATEMENT AuNExURE~c DATED 6.2.2Qo7=ARp’qjg
nxzuarzw T]-{E R1 Mrs: 2 T»: ::.1=ura.r-rr THE RELEASE i’Z’1.RDER._fi;S » ‘

PER.THE REQUIREMENT SF THE PETITIDNER’S”FINflNCIRL

Pw31T10u an run’ T0 IMPQSE ANY RESTRICTIONS FOR.”u
SELLIWG THE FREE SALE auamn IN TfiE:or$N’mA3xET.= ,_f

This patition coming an_far arfiars tEi5 day§”

the Kmart made the fallowing;4,

oun2n_m

In View af the mama silag hf fifié counsel for

the pmtitimner, the writ–§atitipfi is flismissed as

withmrawn. _,l A?’} .€afi 1 r- “”

Sd/-

Iudqa