‘ as KARNATAKA HIGH COURT or KA§S:”K?A’£<A'
.- -ur\l\flI\I \.ll I\H"f'H!H"A ('aw-!'{j,;,
I"
IN1WH3HKfliCOURT(H?KARNATAKA
(HRCUfl’BENCHATCRHBARGA
DATED THIS THE 24m DAY OF sfiprfimafiiéérgoék
BEFORE
THE HONBLE MR. JUS’FI.§ji?aV_A.S§BQPAr§v1$f}&..;””
W.P.NO.1G3?9./20$)-3*’ §’C;M’REs> ”
§3EYFVVfiXEPJ:
M/S DNYANYOGE SHE: SEIVAKUMAR
SWAMIJI SUGARS LTD 5 1-9 ‘l =
SWAMIJI SUGARA LTD, 33?: SI&DESHWAR,j ‘
NAGAR, H1RE§AvANvR,IBB1’3I5ApU§a ‘
BY ITS CHAIRMAN AND MAfiAGEFG’u *f
SIRECTOR “”” *.. N *;a “u 2
PETITIONER
(By M/S. JAEAKUMAR S éAT1L’A3SécIAfE3;*Abvs;)
3…;
E\$
THE STATE OF KARNATAKR “””” ‘
BY :?s SECRETARY TC GQUERNMEE?
DEPARTMENX OF i§nusTa:as’ANn COMMERCE
VEBHANA SGSDHA ‘ ‘ ‘-s
BANGALGRE ‘ ‘
THE CQMISSZONER FOR CANE DEVELQPMENT
AND BIRECTOR GFSGGAB am KARNATAKA
:HoUGLE*BU:&D:wG,*RAcE CGURSE
€RESCEN?.ROAfi; SEAR MALLEGE Hosplfga
“3A§GALoRE’_=
fl “$§E-figgéfy CQMMESSIQNER
“*B;JA§uR’= T
“‘§ARa§?A~’
aka REVA??A METRE,
AsE§~3a $23,
REG TAEAVALAGA,
TQ. INQI,
BEST. BIJA§UR. … RESPOfiDENTS
fly–v-”
K31 ls!’-‘\II.I \d\I\lIhl|I\,n..n- Ian. .–…..__ .