High Court Karnataka High Court

M/S Balaji Mills vs Karnataka State Small Industries on 14 October, 2008

Karnataka High Court
M/S Balaji Mills vs Karnataka State Small Industries on 14 October, 2008
Author: N.K.Patil
IN THE. HIGH COURT 9?? KARNATAKA AT BANGALORE. W.P.NC). £2682 OF 2008
-4-

submiesion, iearned counsel appearing fer petitio'r}eif':"i3.as

aisc: fairly eubmittm that, as per his calcuiatienfhei 

for a sum of Rs.90,779i- (Rup_ee$__ Ni_rrety~: " 

Seven Hundred and Ninety Nine:.,o:i_i'y)fV  .

financial constrains he was a  the " i'

said amount. When...v.ti1e',.i-rzefiiidheif iuaewepecificaiiy
admitted the due amodhi._ Para»-6(ii) at
intemai page,Ne:,,§j'--of  do not find any
error as  respondent in

iesuingaffiie as referred above in
the the reievant provisions of

the infecferertce by this Court is uncalled

~. in due interest of justice, it is needless

V eta if petitioner depasits Rs.90,779I- (Rupees

‘u..jijNinety Thousand Seven Hundred and Ninety Nine eniy)

to verification of the caicuiaticm of the due

, amount, within one week from today, the second

-……._m.”._..#~»m.«»A>4s

IN TEE MGR COEERT OF KARNATAKA AT BANGALQRE WPRO. 12682 $3 2338

ER THE HIGH COL’R’I’ OF KARNATAKA AT BREGALORE. WRNO. 22632 OF 2098
-5-

rfipondent is directed not to give effect to, _4tr,:§V_:

impugned communicatiam cum -order dated

for a period of another ten days andthe ‘

kept %n abeyance. if petitioner failsfta _

within one week from today,–..:V§f’~~.is cA:’;5e:1’fQfj’v_th;évV”Vééc$£3nd A %

resspondent to proceed xagifiz iéw’*ari§c1 in the
fight of the impugned c=:;ki¢fi§§r§ issued in
Form No.3 x %
‘With instant writ petition
flied by peiitio$§:;.»; 0:

Iudge

V V’ “IRE HIGH COURT 0? KARNATAKA AT BANGALORE \V.P.}§G. 12682 OF me