EN “1’HI:1′ men comm’ 0:? A:ARNATAKA_, AT BANGALQRE
DATED ‘I’HES THE) 24?” DAY OF JANUARY,
BEFORE A »V
HON’ BLE MR. JUSTECE VMQHAN ”
WRIT PE’I’ITION N0.3o37é;.,_QF:;-26.
BETWEEN V 1′ V . ‘V ‘
L VIGNYAN INDUSTRIES L”f:’3. V’
REGISTERED PUBLIC LrH3–sr:;0 _
HALIYUR. B H ROAD, T-‘AR£KE’?.E:5?7228
REP BY ITS EViL4\E’iI,é’;GE3R. ” .
MRKVRAO .. '- B H ROADQTARIKERFJ; ¢ ., cHIKMAGAj;UR .. .. " » PETITIONER.
[By 5:5. SA1€E’D_ES:+w_c–1{1’o:j’1iA,—Am*.)
ANJ3, H V ‘ «
2, SR1 ‘;€’,1«1z~;r2A1>A E3N’Gfi§fEERING WORKS PVT. LTD
V NO.SYfNQ.1.0.1; GALIHALLI VILLAGE.
” LINGADAHLALLI ROAD. TARIKERE
‘*C;I1KA/iAGALU’RU DISTRICT~57’?228, REP BY ITS
V. ., M D, V M .KRESHNA’MURTI~IY S/O MUDDEGOWDA
~ _ “;A<3}:::D. ABOIJT 5? YEARS R/O 2ND CROSS
._ %.v§JA'mr€AG-ARA ENTENSION. KQDE CAR/13?',
A _ 'TAR:1%;:§m5; CHIKMAGALUR DiS"i'RIC'F.
– RE2’SP@NE3i7I\;I’§.”.
” ” ” {B;,r_’S:*if”:\«:E R VEJAYARAGHAVAR ADV. FOR C/R1}
-~.”;”5E»£E coNsm’U’r:oN 0%” INDEA PRAYING m SET ASEQE
TEES ‘WP. FYLED UNDER ARWCLEIS 228 S1 22? GP’
4
memo. The Trial Cour1′; is directed to dispose of
O.S.No. 182/2006 on the basis of the memo as reCCar’CiV:e*C:.i ‘L:’–_f’V,
supra.
KS