Karnataka High Court
M/S Alpine Housing Development … vs The Principal Chief Engineer on 11 November, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED nus THE 3.1"' DAY or: NOVEMBER 23:9:
BE!"-'ORE :
THE HON'l3i.E MRJUSTICE MOHAN sHAN?AeeA'¢;'c)U':§:Ag -.
WRIT PETITIQQ N9. 3§"2§V§'[ '2g 19 -1' _
Q w.p.Ng§.§§2g1-3529'2g2g:'1g1",rg_A'MwR,.§.E'.I * * TV "
Bggwggn :
Corporation Ltd., a A __
A company éncorporated ur1"d_e"I' V
The Indian Companies_Act"19'5'6:: _ _ V_
And having its Re-'g'éS'%;ered Dfféce' _
At No.302, A|p.irse'vAri"._h_';'. - _; E
No.10, Langfobd R;o'a»d "
Bangalore-5e6gO 'G2_7."'1~I;,._ --» '
Rep by ets'Dire'ctoVs T
S.A. Kabeer. E. . O T ..Petitioner
M/s. Alpine Housing Deve!o'{3mer.ft :4
(By Sn Sr:vai:sa,;Sr."Coi:hsei°'foE
M/s. Le>City --. '
Civil Judge, Bangalore in A';vAV§'i~£o.898;'2OE39'.= dismissing
I.A.No.7 that is oh Annexure~F.
These Writ Petitions' o_n;s.forjgpreiiminary hearing
this day, the Court made the-i.foE!owing
Heard §enior Counsel appearing
on behalf"sso't"'--t}Vie and""Sri N.S.San3'ay Gowda,
learned counssei sappearingi..oii...idehaEf of the respondents.
2A,. _Thou”gh_:the’ipet’itio’ner has sought for various reliefs
,f’sin.,the-sitiifritypetiition, th’i’s'”Court does not deem fit to grant such
prayers’ After hearing both the learned advocates,
the opinion that the grievance of the
~fjg*4._spe.titione’i’_[is that the Court below is not deciding
pending before it at an earlier date. The
“‘l—..””f;urt_her grievance of the petitioner is that during the
V’