IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 18TH DAY 09' NOVEMBER,..V2Q'1~Qv PRESENT wt' '"" THE HONBLE MRS. JUSTICE My
AND y by
THE HONBLE MR. JUSTICE }3,1_”<A§\fII\}'}_D"K_:U]\:/Vi'r:\;1t'3t..j'C'
WRIT APPEAL No..,;558 oE_2*oo9 j
BETWEEN: C
M/s. Hindustan Granite'
No.20, Subramanyapmfa V
Uttarahalli Village «
Banga}ore–56'OQ6~1 ____ H
Rep. by G.23.13ant1a" Re'ddy
Proprietor " ' A
'V _ – …Appel1ant
[By Sr-1. Sn' M.Nagendramurthy
and M,/es. 'Vinayak—A'ss'ociates, Advs.]
A,.,.i\.U..3.–' .
* _ 1. Unioen of 1Cne1a’C
. _ .Rep1-“esented by the Secretary
V’ -.D’e.par’I:m_ent of Commerce
= A ‘ Udyogffihavan
New_I3e1hi
2. Grievance Redressal Committee
‘ ‘ Represented by the Deputy Secretary
And Convenor, Department of Commerce
Udyog Bhavan, New Delhi
-93»?
3. The: Development; Cemmissiener
Cczchfim. Special Economic Z0115
Q i . . I. B .3 3.
Ccschha-éflg 03′? 1 ‘
[By Sri. Y.I~far%pramfi,.§£dv,]; ‘
Tlxis Wrfi gppeax is maxi swim 9f the
Karnataka High “t<x__ set aside the
arder passed in {nine wx§:%Pg::t:o;: m:;2j4:1L/2003 dated
22/06}2G@9,u= . . i-J – %
rcrpmm ' heariing an
this my, éeliveraad the fe::}lowi11g;.
" §§§QgEH$
caunsei appcarirg far the
a meme: smidng permiasian to
. '_ _ ' V tiia appeal.
f
‘ ‘Meme is placed an rtcerd,
Accordingly, the apsgaal i$
withdrawn in terms of the mama.