High Court Karnataka High Court

M/S Sarvodaya Associates vs Steel Authority Of India Ltd on 25 March, 2009

Karnataka High Court
M/S Sarvodaya Associates vs Steel Authority Of India Ltd on 25 March, 2009
Author: N.K.Patil


:2; mr; H161} caurrr GI? KARNAT.r\K.-EAT gar-2::ALaR:: w39.No.5é34 or was

decisien wii! be taken in ac-caorciance with law within the

time that may be fixefi by this Court.

6. in View of the submissicm made leésrrrréd

courzgei appearing for bath

any cpinion an merifi and demerits, ofgrhref; c’:a$e§,j’t.fié’§r:rrt:.:;vr_A’

petiticn flied by petitioner is.»tii$posédV_ ef perrrfifrtiiljfg t §fré* V’

petitioner is submit the ‘ ‘*fitrrrsolifiatédjhv-I éigréiied
representation before . regpandéfifs’ ” — __andt 2′ ‘rrwiihin a
period of two weeks fr§érnr_’thé.Vir3§reré§c:eipt of copy {sf
this order. in .;sarr3%1_3ni.g§i:e;r§, and 2 are
directed to arf§?djj’–g§érs$””éppropriate order
in a~c:cord:aErr::;e7. réfftrér fa’f’f::rdir’2g reasonable
cppsrttzvrrrrétin’:v5»pef?§§é§:1§r~..V§red riiépvrrase of the same, as
expedirifiuéiy rate, within 3 period 9′?

six we_aksV frr;m (fare receipt of the represantatien

, A_ fr0r§14.§p€§ti’EE«3rrer:’ ” A _

Sdfls
Iuddé

rrr8wmé

SN kiiirifi Hlijli {j€_}i,§i°§’Z'(}§” K,A}{NA’£”AKfi AT B£’LN£iAL(}i{,§S ‘éé.P.N0.5sS§§£¥ (}F Efiilfl