High Court Karnataka High Court

Sri K M Prasanna Kumar vs M/S Rassi Calnet Pvt Ltd on 19 September, 2008

Karnataka High Court
Sri K M Prasanna Kumar vs M/S Rassi Calnet Pvt Ltd on 19 September, 2008
Author: Ram Mohan Reddy
IN THE HIGH COURT OF' KARNATAKA AT BAN(};§L:21R£:

DATED THIS THE 19TH DAY OF SEP'PEMB?§i"R,"'?{y%i3};5i-', 

BE?ORE;  

THE HONBLE MR. JUSTICERAM h§G}£AE:REfiDY':'

COMPANY APPLICA"T1'@3§i NC:%.s£22 QI§'Mf29o.%N 
COMIJANY IfETY§'i{ )N_fJ(}'.'74 QF"2€1{_;§__8,F

BETWEEN

SR: K M PRASAIQNA KLEIv{ExI?ff  '  ' x

8/0 LATE V1<..(:::-r«é§;3:,L§=;f?P§§;"73,53i§j1jY 
R/AT N('}"37T$;j;.MAf;LAPPA"REDf}'t'"' LAYOUT
KQRAMANGALA xnL.I,A'-.«:}E'-_____ . '

BANGALGRE-GS'   _
 %   APPLSCANT

(By 5 W3 J}s'{.!§RAJ 3;''AésoczA*:*Es )

  z{r1._'1_-S'  b;m:».iE*1' ?VI' LTD

-V KOFQAMANGALA, BANGALOM:-95

R01', R RI';c:e«.ARDEN
80».FEE'I3 R_Q'AD, STH BLOCK,

 RESPONDENT

. ‘I’!~¥IS APPIACATION {S FILED UNDER SECTION 151

.’ ‘c;:u’%’*’ CFC READ WI’}’H RULE 9 car THE COMPANIES CQLIRT

RULES PRAYWG T0 RECALL THE DRDER DATED Z20-D8»

‘”2e03.

THIS APPLICATION COMING ON FOR ORDERS,
THIS BAY THE COURT MADE THE FOLLOWINCIE: ‘

“U

0RI3ER

The applicafion to meal}:-i:h’€*-nrdifr V

2008 is supported by a mem§;;fimc’a%ryg3f*-the 1eé;j1:1ed

and not {hat of a party. It-v.,§§..A;1ot a

ieaxned counsel caxzvxliaglntgiii “‘Z;:gg’ieved
is the party and themfdf=3,’V’if’Vi§ who is required
to file the czf facts
may be of the party and
not _ carmot maintain such

an 3131:?-1ica%iien*. _ is accordingly, rejected.

Sd/-‘
Iudge