IN THE Hm}: CGURT or KA.R1va.’ra.72;A AT’ ” 1′
saws Tms THE 3% DAY 0;:-j Atiégisfiaéoda f 7
yamsmaij’ V A H
THE HOEFBLE am. an. ci:r.~;§_ius ?rIcE
L
ram Hor:*sx.E r.xR»,:,:§r1s f:::£*;i1:;fV’ir.fica<§§;é;}B_:iex;a.rz1'r
wnrr p§r;1*§f1fjom 1:530, 1é~i0;§;d:3aVfHééu}con)
BETWEEN: .
MR VECTOR LAWR.;ENfj;i?,FER
3/0 I>§2.C.{;.:V’p’§:’I%1>I}£’tNB£:%5″ AV
AGED ABOUT 70.YE)’AfE?S u _ – .
R/A N0.:3~2,”:2{*92, :3′:
!§.US”I’£N TOWN ‘ ”
BANGALGRE –
(33: Sri ;<I.:§m_: S JAEFALI; Advocate. )
PE}'I'IT§€}NER
Amfi A % …… ..
1 R’§§Z§–I_§3*i;§%?A§?~~
l{;§R§f’ATAK£E. S3f’A’TE can Si} MER I)iS§’U’I’ES
R§;f}RESSAL’..–CO¥viM£SSIG?i, BASA.V’£§ BHAVAN
. HIGH GRQUNQS, BANGALGRE
‘ As$;:srrAN’r REGISTRAR
VOPPCSSITE LAW Ass0c1AT:~:s
– i1*.IS’i”R§C’I’ CONSUMER FORUM
R.§C.ii’OAD, HASSAN 5% 291
SR1 s M magsn
8/ O LATE S M MAHAN’l”APPA
OC?C:COF’P’EE GROWER
R/G JYOTI ESTATE, F.M.K.R01-‘£13
SHANIVARASANTE, [DIST NORTH COORG
‘I’i~iIS WRIT ;:>i:*r1:r1c>1’x2 COMING up FUR oRD’§;:1fes joéf *i*;a::”‘:*s_
SAY, THE COURT MADE} THE F’GLLOWlF§§}:~ 3
6 R D E R
(Denverec: by P.D.DL~§é2:arafi;’ €:.J.;.,_
Learn-mad counsel ap§ca:r:i;;:xg for mspéfidénts 3 .’§iz1ci..4..}ias filed
memo dated 03.08.2009
” It is Iespectfuiiy tE§3;t:’t1;€ vahg::V¥*}i% petitioner
in tha above respenfieni
No.3 and 4 E’m§t:r pass¢d by the: State
Consum-ms. ..F<e.:§11r*;Ssm"'vv£:<ii:2mjssion and as
such, 1*eé§pé;ctt:1i3J§,{'p:§.ét3rgd that this I~i0n'b1t: Court
136 pieas£fd'* to '<i:}S1n:;i3~3"'t1}éveihove petition as having
become §1]_{1'"§.1C'E3l(}1I.S,A'~v}:I1'~~~fiCl€ interest of justice and
equifiy";»
"I'f1:{€ xnraifgéis-.té:i;cn on record.
‘ V’ Wrii {iiSI31iSS€’:(i as having become infiuctuous.
X/,,, .
Sd/ –
Chéefi Justice
301/ ‘3
Iudg”-5
indaax: Yes] E’-Is::.___,./I
Web iéost; ESEG