$1/"
I
IN THE HIGH COURT OF KARNA7£°A.KA, BAN GALORE
{;)A'I'lEE:D THESE THE 9"?" {DAY OF "MARCH; 20} 1
PRESIEZI-N'1"
'.E'%~Ei:', E~E€)N'E3E_.PZ 22m. .1 53. KHEHAR.
AND
THE 1>£0N§B1,E MR. JUS"I7iJCE :3§%%'BC):éAN:xm{%%%%_' ' 5
WA, Nos. 1475+ 1481/2Q:1_1 5:
Between :
1 M/s Shri Gurti T }*11_1s;';_3o;:j_i:. "
H & T C011traCt.orf:;)z* ' ' __
Central Warehm .C£)1V'p:&J1'_.';1t}'.(V)j.*1a " "
Mannagr.:_d_d~a, h«§Ia11.g2§.Io;''e 4?: .5-'.?5___QO3
Rep. b§f_itiS'?'i3r0pfief,@r _ 1
Sri
Aged a}jo--u":,5ILO y_<f::1r's "
2 M / S Shwéfithzi ' EI1"Er:1"p.r1s'es
C" 81 I? Agen't.s ' f.-fir ' 3[éisP:Ve1dat.te1
CeH'1entLt d._, 'D.NQ'§'_iI476
_Pir1to"S~ Lana Béjai: Kapikad
V, Mangal0i1::V--..~_575 004
"Rap. by its Manager
'A _V S.ri'K;..C';»Nat:ar21j
;~'\._g"ed ab'a1;Ti. 45 years
3 A M Ve_nturp1'1'et:or
Sri John V&1I'gh€E§€
Aged about 55 years
" V4 M/' Cauvery WaI.'e11011sing; {P} Li:e:i.§
C 81 F Ag_§e:'1t:3 fzur India. C€I'1'1f;'fI11",S Ltd,
6% Pemtza C€fI'1€;?i'1i.;'.i-§ L,t:d_§ F'i<:}0r
Niary Hill :"~F';1"{)1"e::+;,, EX/121.13} Hiii,
'1'
K01'1{:h2:.di_ I-"est, EVia11'1g21I(3rc%--5?5 008
Rep. by its Mezriaagez'
Sri ShriI'1aii'h She1':£)j,,r
Aged abeut: 48 }?'fi',é:{I'S
5 M/' Beekzxy 'I'rar1sport'
C 'F £kge:1i:s for ACC Cameras Li:d..
Koragappa BZ'1iEd.II'l§-__{, Aiaprg
Mangalore -f5"75 00
Rep. by its Pmpriei:ri;x:
Smt. Shobha A Ka.mai.]"_1.
Aged about 55 years
[By Sari Pundikai Ighwara '
And : A
I The Union. 1747/2011 in W.P.N0.
-A5..«,f:33o46}':2_010, 33048/2010. 33050-33052/2010 dated
* ';2s;'a:;/2011..
'£'hese appeals C{)lTliI1g on for prelitninziry hearing
" 512132 Chic%f'J1.:st:i{:<:% cieiivc-mic} the foliowizigg:
/,. }+5'~L;,)}3c='i1_éi'1<: :13 V
E
'1
.7?
JUDGMENT
J.S.K.HEI*IARg CLJ. (Graig:
Through the £z1sI:a.z:1i, W’I”if. E1pp€;”a1;’-3, Tlhfff 21pp£%’E121z11:s
§’1;§§,;g:’: a§:~;::5g;’g§§€C§ ééisé e:3r(ier §3Ei§5S€d by the iea..m_€j:d’__’:3’ii:iigie
Jucige. dec1ir3_i13;_I__§ the i1111e1’ir:r1 reiief to the .;;13p.QiI’zif1~i.s. i
2. H21v1’11g ggiveiq 011:1.’ ‘{411tj.)3.I§_.>;if1_U’1;?_1u’Q0i1SidCi?£i*;i01?1: iffo
the or(,1(-31° passed by t,i1e_v3earr1éici_”Sii1gIr}v’J1.1§ige
28.02.20} 1, we are of the 2110;:Iriieziifsrencre at
our hands is <;:e11Ieci'~~.,Ef_or, I'(i'aS()E1S.
Firstly, that the the appellants
herein is W.P.Nos.330-4.«6~
O52/20105 Single Judge has
iii for film} disposal.
ithe instant writ appeals being
clevosidy of disniissed.
a’S3jj1’1C€§’._thf2 ffié1i:1 writ. appeals are dismissed,
._i\?fjv,3c’i§W.Zi31 1 does moi: survive for Consideration.
Sis’:
Céiggi Efigiéfifi
fiflgffi
§§§§§§
$123.3
Ii1{i~;: ‘r’,f’E”~.–”