Karnataka High Court
Sri Siddeshwara Modern Binny Rice … vs Union Of India on 2 September, 2009
*’:s§’~N’~*:\<-' -mwfiwmk %#9f' £'b,é""W'*§§WN¢;!fi'%W.5'\ HEW" Q»-xflanfleéfig £
3
Court ama:11.a.2oo2 and 21.4.2095 passed.”
w.1>.1co.2o97612oo2 ma w.P.no.11eo3/zms _
petitions.
2. Ihmu ham:
and the mama counsel tor the
counsel at this any subject
the erase: to
in the use of In.
mm ficnawina ma om:
& an mama to men, expo-ad
L my uuzmmd um mowing the ma
petitions myaao be dbposedof.
” auhmhoioa made by the leanad eounad for
fatated aback plaacdnnxucord.
4.’Imaawr£tpetfl:bnsmedbythe petiflanas mud
flpoodofbnowha flu ordar datad:17.3.200a pew! m