Karnataka High Court
M/S Shimoga Technologies Ltd vs The Assistant Commissioner Of … on 16 January, 2009
~="%:=.RNW€A¥€A MGR QGM
'51 YEARS}
é QQHRE KW KARNATAKA HIGH CQE.!§RT'$¥' KARNAVAKA Hififi £01181' 0? KAENAVAKA Hlfifi QQURY Q!' mmmma ENGH CGURT QF
.j& %
IN THE HIGH CGURT OE' KARNATAKEK 2'-'-.T Bfifiifilfihflflfi.
mama: 'r-ms mi: 16'" my GE' .3A?£'U.fi.R'!' 20ci9.fra.
1 BEFGRE 1
THE H0fi'BLE HR.JUSTICE n.K.23:ifi,{
waxm PETITIQN HG.l231§}éfiU${f-RESjQ _
BETHEEN!
nus . SHIMOGA mzrrmomarms 1:ra.;--__
(FOFIMERLY H.r"S.5HIMOI13~A FORGE L'rD';.3 ,V
LAKE}-l2«£?e.IAH COMPLEX, 12'5?"'2'*.-,f;'m3$',"" -
smsaxnrsaa, smug? ac>A:::,';-- --_ '
BAN5ALz6RE3--55B U24 " ;
{BY sax.suass1{.sugs'rra.v, V
HA!£A.GING nxaascwozag' ' "
" " . .HéE'T'I'FICNER
(av 53:; , I ;;_1~a',. KESHAT€3~'*..' K!(U?aTHY;§ ADVOCHPE3
AND:
1. THE; Ass':s-mm' .cc:a4r-:.:ss.IA:;~1s;s;1 as CODE!-IEHCIAL
rams, EJEVaT~KhN?xGE!£mJ'F'~:52, we 5
2'" mean, "*Am¥Am C'.-::x4'eLm:*,
SEES!-£?'§Di-1E.PURPs!»i,.,V '
~-,aAx$£Lcgs~55u 02-_H» _____
T353" C(§i~£!_s{Ij~3$<v1Z ¢i*I.E§9. 05* ctxmaacmb mxms
~3v¢=:;wrIs*::§'~«..rrfH.»3..fa:;Vc=;E: KAa"s"AL.A'!'A'
GAVE:-%£INAGA'B
BANCfiL0Rfi3*_5j'F50 nae
~THE PHIRCIPAL SECRETARY T0 G{)'eF':7RN!'[E}J'§'
«.§'IN'fi.J'i£E aseawrumm,
"=¥Imc:=;2_~;A sauna,
. B.'§.RGfi.LGRE~56B O81.
" i . .RE3PONC{'3}i'PS
{BY ERIE . K.£-L. SHIVAYQGISYMW, HCGBI
ti!!!
E vmuum wt nnxmmammn MWM azqwu-" KARNATAKA H36!-5 COURT OF KARNAYAKA H36}! CGURT QF KARNATAKA HIGH COURT OF KfluRNfi1'¥'AKA mm-I CO1}?
is
respondents as stated above is plasma an
sceccezzd .
5. The instant Writ; mmazgjj
dimxiasad as having became ,iz$§f’ruc§t’uau3.; ” V
Ozzie red accrozrdingl;-,? . ‘ ~..
Learned Government .’i:5T_:v ;:e.fimitt3d
to file the Mme V behalf crf
reapondents Wi thin t:;::s jiwevzxg
&&&&
I2§.sx;a1.o1.2:2a9.