High Court Karnataka High Court

M/S Performance Apparels Private … vs The Managing Director Karnataka … on 9 April, 2009

Karnataka High Court
M/S Performance Apparels Private … vs The Managing Director Karnataka … on 9 April, 2009
Author: N.K.Patil
 V. 2 ~ $2.32 E§{ECuT%'§"'cE*a$R__EQ?QR

 $9?-$S"?'%Ti$TECés';% SF §€*~£D§A, PRAYERG TO QUASH :'5's?~§¥*~3E}(i.3RE--$-1, THE

 "._§'~§{2'%ftCE B?;...2Q.»;°.'s,.r".% i38£}E:"§ B'? $ECQ?~e'S RE$PQNBE¥'<$"{ Ahfi é%§.$€}

 A i';}%}A$¥§--§?~%?éEXi}R§-%<, THE NGT%QE £37. 2'£,'§$'2%a% %$$i.§E§ BY "§'HE 939$?

 §[<?"'i'~:._t':§:'-."="{..;"32*~é§A}E§'aa"':'. QR SN 3&5 AL"§'ER%4?{'?%\fE QUASH ANNEKL§RE~«C; YHE

 _ '§{;*'§'z33£:. 'é?§'"'§"é'§"%t:';3'4 W}. $%JE%3 F-"'E£'~$§i¥\§«'Z3 SN THE FELE {}-F THE Ci'E'\' CNEL
  ";.1.éi..§G:3E, 8a%%*éGA§.GRE{ £§~%~'§-é}.

V'  .  fizz caua? mag me z=o*:.m.as:r»:G;

 'RE 1II€3£§€3€"_3§§'E{'¥ CF KARNATAKA 3%,'? QAES  's3«'.P'}~§& 13'??? 62:5 Zfififé

4,

$2.: ms HIGH cam: or-* KARMA ram A 7 SANGALGRE
mwan TEES THE 9%: ma' 0}?' APRIL, gaeg  
as:-'ms   %_   
we HOKBLE am. .:z:sr:cE4§;.;<.:=A m, i;    A
W.P..Z\3G. 1397? OF 2GO3é;:4fG.:?;*}fi§}{i$'SFif:CV:}'  

8E'é''e'éEE?%

'! W8 i'~'ERF{}R€\*EANCE APPAREEL$ PF€i'€;RTE_ LIB '
{)~FF%CE RT %x§Q.1€}--A, l?«e'%A.%N ROAD;---~ _  "~
RAJAJWAGAR %?~iBSi.§TRlA':.. }"O'e'%:'N, 
EREQAEGRE £34,  ~ _ A 2 i. V j
RE:'3RE8EN'§E3 EY KS BERESTQFQ-.  

SR2 SHEVAKUMAR 8AJA.a',__ v V ' __ ..

'  V.  'P£'m's0:4ER

gay 31?: :~:ARs94Ag-ej'.:;:";;r<2,._ '   
:~.:o.~::z "§:~a::a:~;aa:.=a;z acme,' 
BA_§%GALQRE  ~-- 

1.

” ~s<ga;+;;:s.sw;:»zA sure F%NA§'»1$%AL CQR$'C=RA'"%'%{}%é,
. ' v,3'»é€2.1f€1j%£§€w%f»#A%§.H Ram
sA.%:egLan5T_52…

‘ ‘ ‘ ” ,,_REsP:3:~4aE:~:ra

“”‘z<=;,~2:3»..'*¥.r;:,§*."'°es was Lgiama ggrzczas 223 #43 my? (2? me

"ii-£3 WP: {Z8§¥fiN$ C323 FGR PRE3..§f'v'€2%£AR'?' HEARii'éQ T1423 BAX',

'§'§€ Effl §§§€'3§i €II€"}¥_§Zf§." GE?' {~iZ_s%.R?€?;'EAK£& XE' Eififiii ¥~?_,P,}~E<}. ifs??? i:»f 21333

TEE? XEGEE CGLER? '5}? KfiRZ'~I.'AT£~'»Kfi iii? 3.?-%.2'£G§x§.€}RE. 'a'*e'E'1';-é'4;:=, E3 ',»-''.3' 32' 2&3

*9

mg'

:ORQ5-R:

The peifiener, asmiiing thfi cafrectnéss of.–the

impugned Anne’::ure~H, the nfificae dateé ~ 2

by secand regpofident and 3&1: Afifiexura_~.K,’:”i.§jei§frd§*éisi?é

dated 21.10.2008 issued by the :;;s:;e.ésW;aeng%4

fififi aiiernative, ta quash Armac-2–xpre?C,_v_”fi1e Missé-%:.:,. .

N6. SQGIEOGB pending on ‘me tfifxe _{::’.5%1kfi.§1vVf;3ur:£ge§
aangasare (SCH-11}, y~:h%i§jw:;t petésgn.

2. Learrzeci 1 cgursgéi ” “p .eti’ticner has
?”i%e(3* 3 seekirag ieave
is witizéfaw. ta fiie fresh writ
$é’%%£isfi,V §f_h’€’cE3fi

3_._ Tfié ..$t:&t:$a’:1éfi’t”~~–“”1V mafia by ieamed caunsei

&.;’:;:>é§i’ir1g.. fag’ f5éft”i*§ic:her, ifi the meme dafed 24-3-

fiated supra, is maced on reccrd.

A petifion fifed by pefrkianer is dismisseé as

‘ ” ‘A”–..Vé§§ii%i’x’3ffax}¢n,A:’ reserving iibwty f6 the petitioner to fiie fresh

%

/

2% TEE EIESEE CORR? OF K_AEi}€.?{£’.iiKA AT §é’J;~3GAL%’§R£ ‘:3e’}£’.}-3:3: 239?? Gf 2&3

F54′ um {M311 CE§R.’£’ Q17 K§*~.R’;€AT§-KKA A? §A:’~1G.é.L(}Rfi. ‘s§’,P;}%;;. 139?’? arsf 2é}%

-3.

writ pefitioré on ‘aim same cause of aucticn, if so aéviseci car

éf need arises. Ordered amcrdirrgiy.

fsn*

E3»? EEE HESS C{}3l§£i’? GE? §{Ai’€.!~é’?{§’?aK?~. XE’ $g%;’€{3:’aL€3?.£1 ‘3u«”..P£’=Es:n 1,3??? as? 3€}’=3$