..;.
IN THE HIGH COURT OF KARKATAKA AT BANGALORE
mmso ‘nus ‘me 19*” DAY or FEBRUARY moo [_
PRESENT
‘mm aownm am. pm. DIHAKARAN. camp Jusffit’:-E’ ;; 1._i f
AND
WRIT APPEAL Ne.1291A m=A;:ao
BETWEEN:
MILAN PACKAGING”
A PROPRIETORSHSP c:__ ” A ._
HAVING yrs RiEcxs1TE_RE13,_0m?_1<3E
AT No.7A5, 1«.f:1A1:)B'~ " , M
KADUGODI IN¥?Us*:"¥21AL-'i;aRE}A"-, ~ '
NEAR MALAX iNDIA LlMl'i'ED "
BANGALORE 5601367, " % 1 =
REPRESEN'I'E_D HEREINV BY FPS
PRQVPRIETQR SE?! A.S.£V'ARAYAN
..APPELLAN'I'
(BY M[1s'.v:{_1NG:' ADVOCATE)
%2i\'.§if.3;..:.
. 3~.,. GC:VERN’zvzE;’refr 01:’ KARNATAKA
, ‘; figs?’ ‘IE :1 PRIECIPAL SECRETARY
coiwmmca 83 INDUSTRIES DEPARTMENT
._ NLS.’ABUZLDING, VIDHANA VEEDHI
% _§5A’NG.ALORE 550 001.
‘A .10
. 1m,ér§ATAKA :N1:>Us’rRIAL AREAS
~m:vELoPMENT BOARD
1413, 22% FLOOR, R.P.B’UILI3ING
.<*"'
liiidexz Yeél No
3. In a. connected appeal, we have
judment of the learned single Judge ho1dj1_;1g’vvl”_tl*1e’ ,
appellant has to avail the statutory
the Act. Therefore, we do 1191; see an§,{“en9or_ cenimittedg by the
ieamed single Judge in rejectiitg _
4. In the However,
liberty is gaxatedi tp appeal before the
competent weeks from the date of
receipt of a C()A’p}yf (‘)f if such an appeal is filed,
the same “by the appellate authority on
mezritte:’at1ti dance law.
Sc1/ —
Chiei justice
Sal-
Iudqe
/”
E 2′
la