Between: 1.
IN ms area own.-r or xmlwrnun arr ~ K
mrmn mm mm 19*! mm or was V
rams”
mm HOWBLE uxcvauc
Tl-IE scum Mxwsncn 4.-x.§f_k«xvaopAzaa
Writ gm; uo.”
M/s Stafét _1_Ildus_uia’s.3 ._
Investment afid .’ :
Ofice atk ” h %% ax z’ _
No.49, 4*?’ Floor, East_ __ — –
Represented 53! its Dimctaor
;vThc Managgxérvv. ….. .. <
M,' as K&m"£§.faka.Statc I1:1dustrxal'
VlAn§:t:§imci:st' Davebpmcnt Corporation
K}1anija ~ . .
No.’49;V4*1* Fk:k;ar,East Wing
. Thé iliaputgr General Manager
— M! 5 Karnataka State Industrial
_V -. jlnvwzsstrncnt and Development Corporation
Bhavan, Zone 4
W ‘~,N’6.49, 4’51 Floor, East Wing
‘ jflacc Course Road
Bangalore
4. The Assisumt General Manager
M] 3 Karnataka State industrial
Investment anci Dcvclopment Corporation
Regonai Otficc, Sundar Arcade
01%»: Suburban. Bus Stand : ” «. ‘7
13. .Road, Mysore .. Appcflan’i:.$”–..’
(By Sri Puttige R.Ramcsh,
Advocate)
And:
1. M/s Zion infrastructure
Company Pvt. Ltd. V ‘
No.41, 9*-‘3 Cmaa -:j__
Shivaji Rae ~
N.R.Moh£,eHa, Myscm
2. M] S Riddi FT Sohitions
Pvt. Ltd., Nol291A ” _ 2 V’ ,
Hebbal Industrial Area’-
_ MysoIg:_;- 570 018′ ‘A A V
‘By its” .. Rcspoficnts
up for admission on this day, the
” ..__Cpurt creziverea :31.-:.
FT
In the light of the order passed thy
Appeal No.2262 of 2007 filed by: the
counsel for the appcflants ‘V
become unneccssaxy and h»tn_pe fl as not
pressed. Accordingly. the not pleased.
Sé/*
Vv ‘ ‘ ‘ ‘ ‘
Sd/-gm
Judge