Karnataka High Court
M/S. Goyal Ispat Nagaratna Nilaya vs A S Raghavendra S/O A.L. … on 26 March, 2009
M RAGH.§vt5,NDRA KOLAR-1 -1- IN mm men cotmrr on KARNATAIKA AT nmeazozm DATED 'nus THE 26" mar or MARCH 2099 PRESENT THE HoN'n1.E MR. P.D. n1HA3q's3AH; cI§IE1'§' TI-IE Honrsm MR;c.Ii!STi:CE§_>1%.(3xu§}z$;B§1AHIT way A_f_>_F£Al., No.€§33.:bf. BETWEEN: M/S GOYAL 1s1=>A';*._ __ NAGARATNA NILAYA, SII)I)ANAPA'Ia'_E * PEJARAGALLL ' I~IUBLI~--1 '% REPRESENTES BY ITS ' _ ' MANAGER " '- $:;>...§..wvEmNA1¢BA PAT. _ _ ..APPELLAN'I' (EH21; s;sRiv}§Rjt5 FIRM, ADVS.) °"_!'_11_§_I_1'..=_ ' _ AS;',()~A TL SATYANARAYANA " .._A'GE;V28"_YEARS 'ace: 'BUSINESS .._R/0 Tom POST OFFICE ROAD .,BRAHMIN STREET appe11ant/ 2" respondent shall not be clamped
adverse findings.
The Writ appeal is disposed of, accordingly. .. 3 4′
% /’
Inéex: Yeiis/No
.I:;’ v V’ 3 .. ….. .. 7
Ia