High Court Karnataka High Court

Union Of India vs Minter Marvel Jelly on 29 May, 2008

Karnataka High Court
Union Of India vs Minter Marvel Jelly on 29 May, 2008
Author: Deepak Verma Rahim


V. I znxazgdizlg Officer,

‘V 4. I,t;” .C.0 1fisne1,

” 1′ “mo 56 APO. .. APPELLANT8.

IN THE HIGH coum our KARNATAKA AT

DATED THIS Tm: 29TH 13A’! 0? MVV,a_=Vr’§’- V’ ‘% ‘ ‘

PRESEIVWT V V V V
Tl-E 1’iON’BLE MR. Jusrxés ”
TI-w H0H’BL§’..1}VdR. ,:iU’$?§53’§. EV-».z¢w.§D’

wnrr APP;-iALT_Ns3.5.§25 gs-ms)

..BE…._.___..__’rv~*Em«r:
1, LJmofl’bf”Iné-,:..a§’.V ‘V ‘
Mmism’ W Defence, V

:3Q_1}_thV l:5.1QCI-L*–,1;;VV_ V

:2. Brigad.jar,– V ” ._
iv§eadLQ’uarté:rs,” L.

12

; ‘iiirigade !3,.AQVS6 APO.

‘ ” .. V 8-4_V1″,~ Vhigifificgiment,
(:.,Ijo.5’o A-ma,

(iommandmg Ofiicer,
841, Light Ksgnnent,

[By Sri.V.Pac1n:1anabh.a Kediiaya, Adv.)

51%

AGV.

Ge11era} of India, today and he has aleo been informed.» that the
matter is listed for hearing today. He further had
also tried to Contact the appellants on give

informatioxin. with regani to the listing” of lcaise, ‘.’_i}1ere’.vwEas AV

response. Surpxdsingly, despife
Solicitor General of Inztila unto of the case
today, none was presei;t…..ije_fo;e_e E”EVcidI’.i4′:’>’§;1.t10.ugkl the matter was
Called twice. Appeal is lelefault and for want

of prosecution, £0′ hear theiI’.re3@eéfive costs.

Sd/-Q
Eudgfé

3d/1%
ludég