High Court Karnataka High Court

M/S Guruprasad Oil Industries vs The Branch Manager Ksfc on 22 September, 2008

Karnataka High Court
M/S Guruprasad Oil Industries vs The Branch Manager Ksfc on 22 September, 2008
Author: A.S.Bopanna
rlnan \.\JUl\l Ur nnmvnlnnn l'1l\3'l'I ywustl ur luiltfll-IIHIKA fllbfl LUUKI Ur KAKNREAKA KIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH C

IN THE HIGH coum' OF KARNATAKA_;""" 5  A' 
CIRCUIT BENCH AT GULBARGA._i_" '  in

DATED THIS THE 22% DAY  MsVE:i%r3r'vi__Br;«:R  ' _ 

BEFORE

THE HOPPBLE MR. JUSTiCE A.S.'B.{i)PAiiIN.:Kv;'  

w.1>. No. 13948] 2{§b'7iii{§3i}i~1s;sFc)'  ' 
BETWEEN:  i'  ii I

M/S GURUPRASAD O.iL§.NDUSTRIES _  V_ 
SHED NO. C-20, KSSEITHCI-ENDi--JSTREAL " _  
ESTATE,BEJAPLJ_R       .
REP. BY sHARANAP§>AbVG ARAKERE '  
AGED flBOUT46Y.Ef1LR$,' *  ~ .
 """  --.     Petitioner
Venn-<Masf.H'v._--v     . j
(By SRiLDALVAi', AEFV.' (0.3 SRI'=R.B.__DESHPANDE)

AND:

 BE;§iic§1V'MANAGE'R' ~ 11111 --~ *
'KsFci,VNEAR"!BRAHIMmR RLY GATE

Bxisiwgzsxa BAGEWADE ROAD
BIJAPUVR -' 586, is  . , V 

é . é  Respondent
 zi3y__sn' A sar_1§:'r;~ HABEEB.ABV.}

._ _  This Writ Petition is filed under Articles 226 and 227 of the
 Constitution of India, with a prayer to; quash the impugned notice dated

 __ i T '*EQ.8.2{)07 issued by the respondent produced at Annexure-C; quash the
i' ' ._ profiosed public notice: dated nil, produced a: Annexure-D.

V. This Writ Petition coming on for Pmiirninary hearing in 'B' group,
this day, the Court made the f'olIowing:-

£2

(9



..,,. -........ 'O! ...-....u-"nun mun MUUKI ur KAKNATAKA HIGH 5"'  or KARNAIAKA may-g (3

ORDER

Sr’; Venkatesh Dalvai, learned counsel for tfng

states that pursuant to filing of this petition,

been stifled between the parties out:oi'”(‘}0~?.;Ijt’._ .; « ‘ »«

Recording the subn1ission;”–t:1:ie%,petiVf:i0r1’is of as

having become inii*u<:tuo1z's,_ NovAc6s:S.j

:1,

LICIILS I-ltllltlutnxunnu ran. .u.__… -… .