IN THE HIGH coum or KAnNAm§: NQ187/2008 BETwEEi§3_:----. " Mix-wm:3d Asia-.Pvt.'Lt%.--,' " 230. Rafiififi . _' Na. 16-0 1106:" [Tamara Singapore?-O43-«.620" -.___ " ' « Rcp.by its Cmdi'£.;ing1..'L' .. Bhaxfiwaj _ .. APPLICANT % v . 'ASm:t: ;L.a_Lkshxny Iycngar, Adv.,) Inftmet Limited Having its Registcrtsd Ofiioe At'§\lo.13, Krishna Raddy Layout ~BangaIore~71 .. RESPONDENTS
an-us.-..——-n
This application is filed under Order 5
praying to permit the applicant to serve thc’1._I;’otic-3. “t.I:p;c
ncspondcnt by way of atfixation, etc. _. ~~ .– ._
This application coming fo;”. <§1fiéxs;4._
Court made the folbwingr
O R
The applicant t'c,~.tjvvv%;'§é:.**;nission to SBIVB
the notice on notice in the
oflice premisgzs' {fig ";1=:spdnd§:nt" ' "
sent to the rcspendent
for sefieral are returned with postal
Shara as the same, the respondent has
V. to tI1’I;c$1zg~21–«z-nzbstituted service.
to the notice: of the Court that this
_ iI1_”€}%?§.}i.ANo.92/2005 had directed the applicant to
H _. publication. In View of the same, this Court
the petitioner to take out notice on respondezrat
VT “‘t1’1z;oug11 substituted service by publishing in two daily
\/>
.3-
newspapers on afiixing the natice. Hence,
order is x11a.de:~ ‘ ” V’ ‘% <
The petitioner is mzmittfi-d
respondent through ' L'
'ha Sam" 1" "viiiaya ~ 3351;! "Hindu"
newspapers an or the date of
hearing on 3I.7;2(){)7,=”‘ ~ :11