High Court Karnataka High Court

Venkateshwara Power Project Ltd vs The Union Of India on 25 March, 2008

Karnataka High Court
Venkateshwara Power Project Ltd vs The Union Of India on 25 March, 2008
Author: K.L.Manjunath


3% Tfifi HIGH CGURT OF KERfl&TAKA, BANGALORE
BATE? VHIS VHE 25th SAY QF MARCH 2098

Efififififl

was HDN’BLE Mfim3U3?£CE K.L.MAN3HNfi?HJ {f» %

W :3 am ‘man; nr: ‘;nn?:i’-‘§i&a£;.i.~§=_’t’-:) ~:’

a=§waa%

VEN£<.W?E5§-EW3\F'3i. i'f3!I"'""ii'L ififi

zfiuaaa FACTORV: 'a_ , ', V
a flQfi?ARY R£GI3?£REfi fififififi THE COMPfiRES*
yam Am Ana aw Bsfiafiflfifih $a2£agm"%

?Q 3313991. 313? EEh$AHfi;jBY_ET3u'
amcuwzvs aza$cwwRw . '* "5=*
33;: aA;:r«.:cs,7:z;' $_}{I£«;_'£}E '-

#3? firi: JAVAEBMAR 3 PEEIL no GCI%WE3, ADV}
REE .

1 THE ummom or imnia 24.

HY ITS SECRETARY. “,’

mxmlsmfir nFVcmm$uMEn.AFEn:ns Ann

FflEL1fl DIflTR1BUTiDN, DIRE$TORATE DF
V %_’L=.?’.’i’~.:1.Q.’::~._;’~:., V_K:.=a;r
‘ . fisw’nz;H1

1=éVqwEEftH:éFafi1EE:m
‘g EQVERHEENT OF I
»a:m1§wag 3% camsumsa AFFAERE

V Hoon_Amn PUBLIC 915
» fifiififil Efifivafi, fiEW

c:e
may
I

… amsponnnuws
‘1V”~{3y Eri: 3H1vnrnAEHu HIREMATH case }

THIS W.E FILED UNDER ARTICLES 226 AND 237 OF

, THE EDNETITUTIDN or INDIA TO nznncw THE
‘”REsPamuEfl? TQ PERMIT THE EETITIQHER To SEEK THE

ENTIRE STGCK DF FREE SALE SUGAR PRDDUCED FOR THE
fififififlfl 2Qfl5*U? IN THE G?Efl MERKETF EKCDUQIHQ THE

lflfi UP DEW? SUGAR HELEBSE GREEK.

This patitian naming an for praliminary

haaring in “B” Group thia day, the Gaunt made thg

. ‘ 4r 4-1.. . 4-” ” I=’
in vlaw * Lua mama Allfifl 3″ tha;counsal,;arh

the pmtitimner, the writ gatiticfi ia ui$fi;3$&fi 33°

withdrawn.

Mam