High Court Karnataka High Court

M/S. Speed Park Plantations P Ltd vs Smt M Mangala on 16 March, 2009

Karnataka High Court
M/S. Speed Park Plantations P Ltd vs Smt M Mangala on 16 March, 2009
Author: N.K.Patil


“FIE {EEG}! C{>{,§RT OI’ K.-=’-.F._E’sfé§’1′:3.§<I£'x 3'-5%' SAQEGALQRE '3§.,P\.?'§£L5$ ii") cf 'W
-1-
its? me man scum” or KARMA rA;.. _i
sssom n j A
we gamma MR. .;usr:cz; ~,K.pAa :*’::.% % j A . if %

WENG. saw 0? 200»; {€3:1$£14ca:>:*<¥$ % ;? T 7

8E?¥"w' E Eké

: ms' spam PARK PLANTATi0N.'§«E' LTD
8WAGAT'A 2u::.m:a:<s, mum" ROA{3*.,' _
WRAJPE'; xoaaeu {}t:':3'{RiC'f, _ _
REPRESENYE9 9:' ms M+%%4AG_%NG _{}$F?.E<'.1T(3~F€
§<.T.RA%4EESH 3:0 KR3SH'NAv%_A «_ I ' g _ AA *
was AEQUT 55 YEARS,

.. _ .. _ , .. é$ET:T:or«éER
gay 3:; :< SHRifiA§;1_& ._§¢:.zAj~:s{{;.:y:aR A'5'é§¢;A*;$.$ )

' ' ' ' . .V '. .

‘E 3:45 :~e:’:«:2A§:<$..£x:..¢s * '

we mass: CHA§i%€A"'€EE;?§§.§'$§s¥
!g'§A4<;2R' ' ' ~

?=€A%4Q§"?%$GAR,x¥{O%5'¥'?Ri;

§-zgppas, tZ3i€;TR:{;'{.

~=i:_.,::~::::>7:*=s:¢::s:i:}’:s:-. …..

. ” REi5?’:7?.E§.E’é’€EG 3?’ as CHIEF SECRETARY
‘ n ., can ERAL £%E<:RE?AR:A"a
= T '' ::;£*¢*sf»::E';:.;:~=-:g_: ~23 9:31

'-3?§TE"–%:;:: QRNAVAKA 3*; :73 CHE? SECRETARY
¥%D¥%:2N£gg'$0UEHA BANQALQRE we 3&1

in ~

V .. aespcmsems
A' mas" wp. :3 HLED uwaaa ART§Ci.E$.» 226 Area 22? OF "mg

'a€§{}5\éF.3T§?L§T$O?»5 QF l%'4D%fi, F'RA':"%N{3a "K3 QLEASHE STREKQ §<.?=W5'é 'ME
V _ =_?$33;Q'\é"ét:v""2iGN AS iNSE¥Z"{E{} 8'5' ACT 521332, $ECT¥G%'*é 'H '{.}'¥i?5.3.2%2 'EC
__ "'SEi.;3T§G£'=é ':53 SF '§7}~iE {3Q%*»3SU¥'a%'rER PR$'€ECT%ON ACT 3986? DERECTNG THE
" 553.5?-'E§..E..A§*%"§'$ "Fifi EEEPGSET 58% 9? THE AWARD GR R5$..25,0@G:'- WWCH

EVER iS LESS A3 L§£'~%C0%-é$'§'%'§'U'F§O$\$AL:. Q?P08Efl YE} THE SPERST OF THE

. ${}s'*«éS'?§'§"¥..§'§"%S§'é "EH5 TYPE3 CGPY OF WHFCH £8 Fi3..ED HER£'W§TH AND

Eéki EEEEZ iiiéfsii €Z'{L?§}§3:'§ CF E~"I_§.R2€.%TS&K:'X A? §A;"s§€ZE §~'s.LC';RE 's¥'PQ§=£f4.3.§€3£E} csf EX}?

E'?-5 T5113 Eiiifiii {;'€}¥}I{'§' Q17? KEXI-i}v'?~.'i'§'a§§A AT 3:–'~.2'<EQ.5zL{3§3I1 '=3r'.P,';~3:3,5£!}C3 sf 2'-.'€}{3§

?v'EAR§<EQ AS .RNN«~R ANS FURTHER QBASH THEE (BREE?-'2 Pflfi-f..".._8"{
DiS?R§C'f i$QN$UMER QESPUTES RE§RES$AL FORU£\é AT KGPPALA'T§?-3

i3G%w4PL;3.E¥'~£3' §"5Q,42'5& D"§.2?.1.3$§ FILED AS .%$N–B AND FER SUCi~%V'€3T'E4EF<';..
"v'RtT GR GREEER QM THE FA€3'§"S AND CRCUMSTANSES CF "WE. V A'

ms WP' CQWNG an FGR PREUMSNARY HEARz:»;é§~;' 134%; "é_A¥., _"'_"T "

'?§~§EZ 'SOUR? ¥'u'%AE3E THE §7QLL%'e"¢i¥*4G:
:GRBER:

The petiticner in ms peft§’tion ‘h__aé_$§:ugfj’$_ m.

stréke down the prcvisiort
Section 21 dated the
Ctxnsumer Proteciiofi A¢§:_ appefiarzfs in
depasit 5O%’_Véf ‘_’;§1s;;:-arai which ever is
Eess as ‘fa fine spirit cf the
aan$titts3§:3n_ wftich is flied herevséth and

marked és”–}’_3.n:}éjia;:;é§ffix 3&0 to quash the arder

Dis{?ict {,’_._§§;::sumer Gisputes Redresgai Fmrum

‘–..a’$:,:K€2ppa;§ a’~if§ §::xif:1;3ia§nt Ne.-42iG8, dated 27.:.%, fiieci as

Afis§e §€fire_-i-:8: T. _

2: Li-Dfiffiad cmznsei appearing for pafiticzrxer, at the

submfited that %he ir:$*ta:*:’£ writ petiiien flied by

.A p_e*i’%i§or:er may be éisposeci ef, feficwifig the fiffiiéf pazassefi

by this Caurt dated 12*” M ch 2909 in wxmo. seas of

E53 12% Hiféii =3;-E}R’I’ €13? i{.z’%.RZ’$-.45}’?;K;r5. ACE’ $?~.;’€€3 QLGRE ‘3e’.R”Z*{:?–.$€}},£”) sf ‘-.?.€4?¥’§