IN THE HIGH COURT OF KARNATAKA AT BANG_A.LQRE DATED THIS THE 29": DAY OF sEPTEMBE§iOj'Ik()'Aj\M A. BEFORE THE HON'BLE MR. JUSTICE H.N';.14NAC A;M'O_.}IAN'}3fiSA
C.A.801ZZQ.1_Q
BETWEEN:
M.M.SRINIVAS
S/O LATE KBKANARAN ._ .
AGED ABOUT 53 YEARS . ‘
R/O NO.}–36, M.:<….<;Q_L_oNY1_ § _.
AT & PO: HARIHAR 602 _ _
DIST.DA,JVANA\Gfi'RE_:. 'I
'- ~ __APPLICANT
(By sr:.v.R.1{ULi<AR1$r13_
OFFiCIAL@IQUIi)ATOR OF
"i:~1E' MYSORE. __K'IR1OSKAR LTD.,
(1N'1,_1QN.).A':*1;»xCHED TO HIGH
– COURT OEKARNATAKA, RAHEIA TOWERS
‘ ~ . ‘-M.G.ROAp; BANGALORE-01.
.R.ESPONI)ENT
A’ (133; 51-: K.S.2\/IAHADEVAN, ADV/.FOR OL)
if//j.v”””
have given up their night to seek recovery of C0S¢€j.VV’:
there is 1:20 fizrther act which needs to be taken ‘
instant case and hence on the compliance l
d1’recr1’0ns would result in the
the judgment and decree in 2’2-¢_>.-:};~e_ér O>1′.1’V’i’lfA]3.E’.S’C”‘
applicants. The applicationa are:’a.l1oWed
2. The present ap_DllCEltl,Gi1′ iap_’filediAaeeking’extension of
another two months’ time for.t.perforrriance’–ofthe obligation by
both the parties ‘la*aLper:=._the ‘earlier ‘order? as stated above.
Accordingly,_ the’app1ica.tion_is.hereby allowed extending another
two rr1o11ths’= time for ljotli Vtlhelparties to perform their part of
pobliga«§§;iQ%1 “as perlthelvorder dated 25.6.2009 in C.A.No.l24/2009
“;_ and’coI1z3.ected’v:§:1atters.
3; :”*fl”riel”v.s’econd prayer in this application is to
_ incorp”orat.e certain clause in the draft sale deed. Learned counsel
frog the Official Liquidator opposes for grant of this relief on the
l'”lgro;uI1d that any approach roads, gates etc are available for
N-“\/