IN was HIGH coax? or KARHAEAKA, BAHa§:bngm;*gfL
DATED T315 $33 20th nay gr A9a:L;-颢9f
pgssaxr " H4 .V' K
was fiON'BLE MRS. JU$T;CE'MA§3flLA fifigfigfik 1."
was HOR'BLE MRS; EU$§i¢fi §L§; flAéfi§ATfiNA
Mms§;.¢v@;3é?4£éd§9 ;
5E§s§&$§¢A3 §§Bga;:$c,3é§/2007
$33 c¢%MIs$x¢fiER Q? IHCOME wax
Ce13t.ral Ciificlé "
c.a;3vI;$IEe';»
QUEEHS*ROAB; '
.§BEfi§ALQ§E_ :
" ?§fi $$$ISTANT commussxonna
~-¢¥_IRCnME.mAx
cxgcnaeigts)
"~c.R.3§I£B:NG
m_QUEEH$9R0AD
/
gagaaaoas AEPELLANTS
' »(Ey»§zi": M v sssxacngna;
_ ;Afi'{
Mys. zgnc NIS$IN FOOD$ Lwn.,
RANKA CHAMBERS
xv $3002, 31
CUHEERGHAM ROAB
BANGALGRE-52 RES3?03§I3E&-¥T
MSG. CIVIL is filed under section
Lirnitatiaxx Act rfw section 151 cnf CBC rfw-..'sa<;f.tia;;1x..¢
260%. of the Izmozm 'fax Act fro:
I} $0 ccneione the éegay iz:'V"'f.{f:;ifigv".t};.€,f
applicatian to re<:iIa.'E.l"'5§:}x<;g ord;¢er_ Vdgated.
24.19.2007
and. permat»Ttnea.ap§11c;nts+
aypellants to comply Vyfith ‘théx. ‘.o£’fi–r:Aé2’~.u
objections in ythfa ixfizgafvast abfj; j}.;stg7.ce; _ I
:13 To recall the oxéér-gated 2§;1e,£ao?
Thia Misa. CV1} com: ?_ } oi: : ;.*E’;:c$:;: _ erders, this
&ay, mzwavaa CHELLUR J;_made the £§;;awing: ~
Misc. civii 57é[§3 ;% a;§é§¢d{condoning the
delay in filing ‘ghe_ ap§i§¢§£i§h” for recaliing.
Aaaordingly, £3 22*’ a.€;’.’§.o;¢:ed recalling the
order a#£edA2%f1a;o7,’ V “”” ”
‘ “jvta file .
¥i “AA.§Ev££ice.” regarding compliance anti
li§«$fi”_&€*,3f:§ :;;a;tte’@*..§ce5:hvadxnission after vacatiezz.
3d/Q
7udg3
Sd/’3
sakf2ée4e9 nu£i§fi§