High Court Karnataka High Court

M/S Paramount Computer … vs The Union Of India Ministry Of … on 19 September, 2008

Karnataka High Court
M/S Paramount Computer … vs The Union Of India Ministry Of … on 19 September, 2008
Author: Ram Mohan Reddy


‘I’ribu3:1a} or the rcspsndent opposing the tfig

grotmd of limitation.

5. In compliance fihe °§) f£:Ii_§:r-…0§’3 stVay~.

dated 16~11-2006, the to have
depasited 12s.2,S(},(v)iE.>.{)’/.+ 50% of the
amount in dispuxte, %’rovide1’1t Fund
Coxnulissifgyzaéx} disputed by the

Icamed V;:oLi:1$<':I"1f;;1:_:1'1§i r§spen.d.<3i1t.

"£136 directions issued to the

Centrai (3r§i%€f1'11I1.r§12%: '-i1§ W¢P.N0, 14378/2006 (33.9. 19..

the for 2. Writ of mandalnus is

L–..1:ii1_1-'26: ' c.éi&:$a1*y~. . V .9

AA petitioner is at iibsrty $30 institute an appeal

the EFF Appellate Tribunal and if so dune Within

-»fe;;:r weeks from ioday, I1eit11er the Tribunal nor the

I”‘f3S13€}I1{3§€i’1£ shall insist on the point of linzitatiomn and

the petjtionar is antitled to the benefit of the izztezfim

M

ziircier étdk 1611-2006 until such M

Appcilate Tribunal oonsidcrs a11c1-‘jjagsass

application for stay, in the app€:a3. _ A