BETWEEN, ‘7 A
‘?2.;- Jsimic’ i;A1{$HM1NARAYANA
AA ‘ BANGALORE – 560023
SR1 S ASHWATHAPPA
:11 THE HIGH COURT OF KARNATAKA,
DATED THIS THE 131% DA*§f{) I#f%%A_;%Di2H.%:
BEFORE : 1 A % .
THE HONBLE MR.
COMPANY APPL:cA’rio:~t F72 OF’ 2669
COMPANY APPLI_CA’ ,IC).N .NO;~92*zf :01? 2007
cQ1\?{PA5:w PIi.’I’I’3..’IOI\_I4 1x_V{._Q%; 530? 1997
1 M] 3 sHR1sH_MA EMI-‘_LOY_EES’ UNION
REP ‘BY ‘ITS ~GE}N’ERA_L”SECRE’FARY
s RA_vIsHANKAR,_NQ” T1, 3RD FLOOR
8 85 S’–£)lAMONB._APARTMENT, 21 1, 2N9 CROSS,
; 4TH MAIN, 4TH STAGE, BEML LAYOUT
_~ ‘~’..RAJARMES-HWARI NAGAR
B’ANGALoRE-98
. ‘vs; o;’:sR;: K RAMAKRESHNA ,
AGE_D fABOUT 52 YEARS,
‘ Nt;>_.12,i1 FLOOR, 9TH CROSS, GANESHA
‘l’§;_MPLE STREET, Ci-IOLUR PALYA,
S] 0. SR] SRINIVASAIAH
AGED ABOUT 54 YEARS
RIAT ROZIPURA, 4TH WARD
T HIMMANAKUNTE MAIN ROAD
DO DDABALLAPU R ,
M
4 SR1 N S BASAVARAJU
KORAMANGALA
BANGALORE.
3 THE GOVERNMENT OF INDIA}
REP BY ITS SECRETARY O
DEPT OF LAW, JUS’I’IC.E»’A-ND
COMPANY AFFAIRS ~ ”
NEW DELHI. _ .RESPO’i§IDENTS
(R2 435 R3 DELETED \fII§E _
THIS APPLIAC,A’I’ION,_,I_$ L¥N[ )’ERSECFION 5 OF
LIMITATION A<_:'I.-_PR_AY1NO '–?-O _OONpON}a', = THE DELAY IN
FILING THE .:xPp;L1OAT:OO:J "FOR . R–ES'.FORATION OF THE
COMPANY 1.-"'A'I?i°:E–.I.~€3A'i'IC;.N" EiI€:§I\JISSED FOR NON~
PROSECUTIQN-::QN 24.7;Oa;;. '_ r
'Iaié1IS OOi$é:iNO ON FOR ORDERS,
mis OAY*1fHE OOORT THE FOLLOWING:
' :,'Oi)p}icatiOn is filed by the workmen to
OO:j;:dOnt: §iOlay in filing the application and to recall
'*..the ord Oj:r dated 244)?-2008 rejecting the applimiion.
2. Heard the learned counsel. Pemsed the
V’ Qaverments set out in the application. For the reasons
stated therein, the delay is condoned and the Original
M
applicafion is restored to file. Application
allowed.
KS