High Court Karnataka High Court

Karnataka Industrial Areas … vs M/S Shree Fuel Pvt Ltd on 18 February, 2009

Karnataka High Court
Karnataka Industrial Areas … vs M/S Shree Fuel Pvt Ltd on 18 February, 2009
Author: K.L.Manjunath & V.Jagannathan


¥–J

£3 SEQAR LEE, SXQ. BEkfl%fiA§ 3&3

f§fi§§IA. .uv_w
.,3Ewm@&@.’

?a$$ WEE? %P?EA& ?ELE§ His 4’aFg@§2’K§§§§m§§Aj**
EIGK camfir as? ?RAYI§G T3 32? A3233 THEgAGR§ER'”

?&SSEB XE $32 ‘ERZT ?E?I?Ie§”fN§,:1§§§;§§@? ggggzm
25;5;2asa’ “a a = ‘»T: 3

$313 $EE&L CGEIEG a§,§aa*§R§g:fi:§éR3 §£é:§Q
THIS Egg? fifiéfifiéffif J? §$L:v$R$§=?fiE§E§;L@w:fi§:

aguagfix?

fine a§§eli3§t§fi.é&Q..¢§ai;efi§ifi§ the iagaiity

a§d§c9::ectmé$$”@i§fih§?¢:§%t §aé§éd by the lfiarnafi

§i1&§L by i%%§,A$§$§Qfifi$§ hegein. challenging the

¢r§$x §a$§&§ by t§$ a§§eliant hegsin £t,21″ gril

E??? as §@:’A;§$§fi&~a;

“7é; €hg &§§§;la§t §a&1 allattefi industrial gig:
x flu V

§eé2in§’E¢;i§fE§, Kan: 1 Znémstriai %xaa; Kumigal

K ” :QT §§&”a@$§Qn§at» an 1§$8*1$S53 Ehe resgnéegt

“aiagétea 3 iaase égefi 23 iavgur efi tfie a§§e:1an:i

Ema Eafiufitxiai ylfit was aiigttga ta tha respandgnt

$1

§? fig hava h&&r§ the igagnaé amunsei fa: ah? 2*
agpeiiafitsé ga hava alga sgguxafi the reééfiég £r§m=

tfie ayyeiigntsw

a at the timfi cf Sé@%ifig aifiaifiefiy ‘mi
Eménfitriai fiifitg tha :e$§§n¢§§§ §%§;§xa§fiééa tha
§x§§$Qt regmrté fiiang ¥it§*%§é §%agé§% §pQ:t; t§¢
yragfigefig fixetah g§+§§e:£Enéfi§t$i§3n §:§nta is alga

§r®§gc$é by h;fi;_WQfi”§a$fi$ai=§fV;he piang; it 15

Qieax ta u$fth:t.%h& $$j§r §$:tién Q2 aha ;and mag
as be ufiefi by tke x%s§@§fi3fit £3: Qfihfifi gaxpgsas

ather thanu t§é~ Qafi$i§fiéfi§$g af the builézngg
naméxgifi§§¢§§x$z§§%l;~étms —— fiaaaifigrimg tfi glam
subfiitfiéfi by §h%*%§§yané§n: alafig with the Erajaat
Eigggztf 3% agéfifif the aginifin that the lnémstxiai
_§@§: ha§ §ee§:é;iQttad t3 the rafigmnéent in aria:
ijfié %é€ fié an Emdfistry which éié net reggzre far
~L§§g::fig u§ a buiiaing in tha entira axtemt af the

En§§$tr:a1 ylatg

?. Theraforéj we fie ma: fiee any m£:its{1$”fi$i$,A

gggaifi fiaaardiag to us; the Laagned sih§i§.Sfiflge;’

hag mat gsmitteé amy axrarg §@’infie:f@:e’w§tfi;théK’

Qrfigr.

8* Acmarfiingiy, this a§§eai;;$_rejeatgd;f