— wxqwrv 1:7! I\r1I\!Ir’I1.l’\1 ‘ T’! \.-ilhllfll ‘Jr l\F\KI’-F\’5’\”-f’ ‘1I’J”
1
at nm HIGH com? 01:’ KARRATAKA AT Baxezxzma
DATED THIS TI-IE 23¢ BAY cm FEBRUAR§2é1a’ ~
THE HONBLE MKJUSTIQE
WRIT PETITION NO.22¥3–£§:D~.§i?F 2GQ”§(G I§Ié’¥R}E’S)
BETVEEN: E” % ” E
THUHGA RICE & OIL INDqs€E1E$j;?B,
2 H 203$; “. f” 1 e.’aTvL
SHIMQGA A=v :*””~f
REP. BY,I?3j€HA£RAn*
331 R G3MA$3UfiA?H =2
}..’?£T:?zoNER
(By 3ni:G.$f;NEfi§ISH fiGHnfi;”E$V., FOR
3 SRI.RuB $AQA31VA?EA; AflY.,§
Afifi :
1 A$?ETE as KRREATAKA
.43ER; BY E?$_$$CRE?ARY
“~RE?EfiEs BE?ART%Efl%
. *._M.$»3§:s3:§G
‘ _ agxgagaa3f§5ee01
2_ TfiE_DE?fiTY C9MI3$ZONER
*$H:MeaA nxswxxcr
n Zifiuk ?AN¢HAYET R0&B
‘n _ 333M053 ..* aassaxnsgws
‘” ‘;3y.$ri:&AaEwnRa saasxa, ESE? §
TFHIS SR3? PE”E’I’¥’I€3I’i IE FILES Ufifififi ARZFISLE
: 226 Afifi 22? 9? THE CQHSTITUTIGH G? ZRQIE ?RA??NG
‘PG QEIAEE-f THE’ IHPUSKED KQTICEKOREER BT23 25 . 9 . 63
hifi. §’SE¥f¥’E’S:’€ZR 52533–33 ESSEIEQ BY ‘FEE R3 VIEE
A§§§<§§§-"E.
mm a:;mm* W mmmum Wm {cmmm W mmmmm mm mm? W mmmmm mm; mam W mmmmm mm cam? M mmfiamm mam «
3
Slfimoga, had direcbad the Twritory Manw A’
Bharat Pemtxhum Ctzxrpcsrratitm Limited,
shift M]s.Vijay Service Station
suitable place. It in also
that the Deputy
nmwaary cooperation
Station Retro! hunk in 1: as aha
maemimad in the property
third party to get
that ha is the ewnw ofthe
E!fs.Vi_iaya, sewm Statzinn Petrol
He k mt tha Wm of M/a.Vijaya
Peuol Bunk. Mlmvijaya mm Station
A 1 * is the mm af M[a.Bharafl’1 Petroleum
T ‘ Lmiwd. Timrafore, than Eeputy
_’4_4’4jsfl;¥mmissin:wr, mm’ m amzm an Terrimry
Mamet’ of M] 3. Bharath Pemmeum Ciarpcrafinzx Iimiteci
m 513% M[s.’a”ijaya S-351:3 Statinn Pam}, Bunk ta
K,..,,>»
wmm «mum; W mmmmm Mia;-~a’§i.;*£:’..f:am_.:.,m’a? W mawmmm imam mam? 09 mxwamm mm; cmmr W KARNATAKA WGH cwum W mamamm a»m:~§<
4
a.mthe:r auitable plaae. In athar words, thas lessee A’
suitable place in the smma: af -p’ub3icA.
pa-gem, me pemoner, if has 5;
question will get back his
‘v”.§?~nfia:f/C*|j ” 3
pafitionar will be eff the petitiorm.
Thm’6fore, the haa to quaafion
the native ‘m relevant to
note that %za_:;;%xa§§ya.*%% fitatiszsn Petral
Bunk my ‘f»{ia ..Bvhara’«”Vt1i: Vvcarpcration Lmimd,
notice :.fi A 3 ciear that, they lrmve
V Ifit is no, the: pcfitionot cmzrmtz
V flggfitfin An%u1wa~B, as he does not mus: 4
He wm mt m gamma by mm mm: at an.
E A the peaanw is the arm cf the pmperty, ha
get back the pxmiaos as: the mmnt vamtvzas the
Ifany right arm peciaam $3 vmam, it as
RM?
mm»; mm: W ammwmmmm Ham: grmam W mmmmm mm mm? W mmarmm Ham»: mum W KARNAWWA MW mum W mmmzmm mm %
5
epm far the potitiemr to approach the A’
cammm inner mm’ ‘ damages! ‘ _
4. Learned Gavt. Ream
behalf af rapomicnta sulmts .
bum: mum, wwch mm the It *3 alas Imugh: tint the dispute as
pcrming Ciourt Such a disputed
qumtinn ‘mm’ in 1113′ writ’ petItmn’ ‘ .
_ &%’1.’t:1g”” patina’ ‘ :1 fails and; the same is
Sd/–
JUDGE
:*mn;26,2.1a