Karnataka High Court
L.M.Glasfiber India Pvt. Ltd. vs State Of Karnataka on 25 January, 2010
IN THE HIGH COURT OF KARNATAKA AT BA_n§'G'A..LQg;é _
DATED THIS THE 25" DAY OF JANun.ex?.}'j:j2.t)'i~tj "
P R E S E I.
THE HONBLE MRs.3uS*rTg:E EVIV/L'«!\_'l'J'LJ[_VA
,_ _ ' _
THE HON'E>'LE MR. HCVSOWDA
i A§'eEA}.;7?'im."1*36/33610 (L-RES>
BETW:E?.fi,N.£' '
i_.M. Glastflqre 1ntdea'4'Pyt.v.L:d.,
Hosakote - 56;; 1M. '- :APPELLANT
'' V' - ('By-§ri5»--.B.C'; ..P;abhé"I'<"é%, Adv.)
State o_f.-§<.a'}vt'r4}na:taka and another. :RESPONDENTS
(By SETVTEP. Srintvas, AGA for R1 )
.-‘Misc. W.734/2010 is flied under 3.151 of CPC
V seeking a direction to the Industréafi “Fribuna! to keep the
H péoceedings pending in abeyance in AID O6/2009 until the
disposal of writ petition on merits.
“Hms appncanon confing on for ordems fing”déy,@3;j«
MAN}ULA<3HELLURJ"rmadethefmkwwng: –g' ,"~" "
ORDER :~W-»
hHsc.Vv.734/201i)iscfisnnssed as nOt.pfessed: ;
AAAA 591/ -- sac*