High Court Karnataka High Court

M/S. J S W Steel Ltd vs State Of Karnataka Rep By Its Secy on 30 July, 2009

Karnataka High Court
M/S. J S W Steel Ltd vs State Of Karnataka Rep By Its Secy on 30 July, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit

In was man corms’ or KARHATAKA AT .
DATED THIS THE 30″‘ DAY OF JuLv2%oio9kf%L[[ j

PRESENT

-ms HOIFBLE HR. ma. nma;«;Anm_ *=,_< :m1.=:r .

11114: Horrsm
WRIT PETITION ~o,*47s8:;;2;_z3;_o_94,( {:M;MM-s1

BETWEEN:

1

M/S. JsWV«3TEiE§aLTn’ ~
REP BY,£T’S AUfFH(};§:ISE£) ‘SIGN2§’i”0R
PI{RISIéINEG(“fi.3i£);5;’z.1.’ROAD
BANGAL.()R_E.~O1-‘L ~._ % %

. . . REISHJNDENTS

(By Sr; : BAsAi}A.:§Aa K1_\l§’1*.?._sE’.’Bi)Y, AGA FOR R1-5; M] 8.2% K
VASANTH a:.,:.¢ K GIRISH_ ASSOCAITES FOR R6)

j’V””«fW[;{iS.’»..”‘RVfr PETITION COMING up FOR PRELINENARY

HEARIM3-.. ma THIS DAY, THE coum DELIVERED THE

(Defivered by P.D.DinaJ§91’-3% C.J.} ” = .:’_~ , ‘

The learned counsel for the
seeking permission of the Court

2. The said memo is bnj”‘r*eoo ‘ writ petition

is dismissed as withd.I3-fé1*¥¥IL _.

Yésffifi

«’ Wsby%H9st Yesffié

ax

mdmw A