High Court Karnataka High Court

Sri Mehul S/O Manilal Nagada vs Jayalaxmi Cotton Industries on 4 August, 2009

Karnataka High Court
Sri Mehul S/O Manilal Nagada vs Jayalaxmi Cotton Industries on 4 August, 2009
Author: Jawad Rahim
In ms man couarr or   ]:-  »

cmcurr amen AT    M 1'  

mrmn mm mm 'rm om?' tSn**.eLv;<;:naf:¥,_f2;r5:§§   

3r.;1?on1I3~._%  _% H
mm I-IOIPBLE am.  Qmwmj 

cmnsxnu; x§n1*11'm:§§I"__rs§';'z%49'1)m9-- 

BETWEEN:    'V

Sri. Mehul sjo. 2Man11;a1 Nagada _   
Aged ab<mt"3'8__yeaf$, Q§:c:" Basin-ass .
Sri Padmava1i_1i..Ent€rprisJ¢a  *  
R] 9. fsonev;11a* *a31u1gund Riaadm 
Gadasg, 9ist..{3ad.<.é;g _  '

  .  * ...PE"l'I'l"IOHER

(By S11;  §§)i.f; ii,"'Adv.)

    ..... 

V Industries
. ?-§’z_gxxen:ii'{~V1x, Dharwad
‘R813. byit$_Péart3:1cr

” » Nagjesztdra, Elhaxwm.

Satappa Sultaapuri
Age years, Occ: Agriculture as Business
R/o. Jayalaxxni Cotton Imustries

…fi3

THIS CRL.P FILED U/S. 482 CR.P.C BY THE
ADVOCATE ma ‘ms PETITIONERS PRAYING THAT THIS
HOIWBLE COURT MAY BE PLEASE!) TO CALL FQRTHE
RECORQS 1»: cc N0.121/2009 (ac. NO.3/2009}”O l\’¥..fl’1′!¢iE
FILE OF’ PRLCIVIL JUDGE (JR.DIV.) ANn…«~~.?RL_,’JM,Fc

COURT, DHARWAD AND QUASH THE 1MPu(;1~:EDAT:’c«Li2–r>Tis:–;:e
m:5.3.2oo9 or TAKING coamzzmzcm AN_[}..,R:E(}ISTE_RINC-._V

THE c.c AND ETC.

THIS CRL.P comm; on Fcizz A::)msSIr) N.

THE COURT MADE THE FOI.i.Q_WI¥~I{T::_V

0 R n.fi;;g

The learned f<;x;«f';~.';:$Q(;ti:t:i;t2ncr film a.

the petition.

V

as wiishdrw.

Sd/~»
FUDGE