High Court Karnataka High Court

Citi Towers Real Estates And … vs The Joint Registrar Of … on 9 September, 2008

Karnataka High Court
Citi Towers Real Estates And … vs The Joint Registrar Of … on 9 September, 2008
Author: N.K.Patil


…….. wffiti vu -u-uuu-no-nu-I -uvlr \–\f\II’\I ‘VI I1.I|\l\l’Il\ll’1l\l1 ¥”Il\2l’l’ I.-\.l|Jl(! Ll!’ BHKIVHIHRH l”ll\.’fl’l QKJUKI IJF I’!-\lIi’Il~\E.i’\i\I’| !’1I\JI”I L!

1% ?EE H3$H’CSURT Q? KRRMQWBEQ BNGALGRE
2R?E3 THEE THE §?H’§fi§’$F SEF?E%EEE EGGQ
BEFQRE

THE HmH*2aE Mam gwswzas m.x.PAmIL X

¥.?.N¢.11§61 3? 2§G8£GM*REE;_;’ ,'”‘

BE?¥EEN

33?: TQWERS 353; E3TE?E$.fi§
PRQ?E§T? §EVEU9PER5 ‘*,*

REE. BY’ITS Mfififififlfia PflRT&EE,_*a
E.A3%R&F ALI, :3?VssQc&jExgRapa’*«
wmags, 9LA;m $wxag%, may Z&EAN?EY %.
EQEB, BAEGALQRE 1, J V “~ : ,_*(k:x . ;_f ~4″vF

_;;;ӎE?:TIonEa

Sat. 3 $§s$$3La;’A3?étE§s5 } v

wag 3fiINT Rfigigrxnnahfi”

:a_mPERaTIvE’s0czE?ia3

xmgggwaxfi §QvQEEEfiTiYE uaagm aA&K,
3§§ERfiTES§;%K,§.R$£fi, Bnfiaanaxs.

‘;%§E_§fi§§lSTAR?fiR
*’3fi$§£?H,E§~@FERATIVE BANK LTB.,

“. fi§343;ag&££:?AL Rflhfl,
A€E§V%J§%£$RR,HfifiQR§QEE 1.

Egfiflfiffivflfi-QPERETIVE EREK LTB
§? 333 $EHERR% ERRAGER,

A’§fi,éE, Bas?1?AL EQAB,
‘wfiaavaszxxsnn anxaagaas 1.

§?fiE £33? REQISTRAR $F CG*0EFRR?IVE

‘ $fi$EE?ES Efifi RE$$VEE?’QFFICER fififkéél}

fl%A&%?KR £9-fi?ERR?IVE Ekfifi LTB.,
3E§§E§GEE 1.

?HE fiQTEBR1§E§ QF§l£ER

– — _-_ .-V’– — – – — –u –n – -V-s uvuna vs l\.l”‘|I\!’Il’1U”‘|l\aP”| r1I\.’n’I HUD!!! U!’ RRKNHIHER I’1i§.’l!1 LUUKE UP KAKNAIAIKA HIGH L”

}’§§§%%§.%.TH Ci}-QPERFzTI’x?E BRRK E.:L’?*SI’!’E?C.’3,
‘§iF’.?§s.”§R§.-“*E Rfléfikfi ERREECTE-f, EASEQLGFE 1.

% E’?fi;’2§.2% §§E%1?§!v!€:3B
EEG fifififififia ERHIQ
E-2§E;%iP:JQR,
5a,4, 5?¥ REIR,

-3:”RZ?=’é§3.3~iRL E.X’i”E§éSEG£*é,
2$’§}3;E=é§EALfiRE 46.

9:1. 3.VEERfiP?A, Asa yam R1 ;,§;
:.:3A:aE3H 3.2:. asvamgvyga ”

1»a;’$.?§?am.m RSSQCERTES mg 313; EC»

@323 v.9. yzasn gfifiaa Afi%:¢Lg5 22§ AMfiAéé? G?

TEE xwxgwzwuwzax 93 :N3:g r§,figasaffagvxovzcs aw.

13.a..2:’:aa 333335.. B’? fs%;z=;..j;zs¥1éc:»;::3′;£~;’r “‘Viéknrauczn M
mmm@A. féfij “.?”x a -j

?hi$ p&ti;ibn_ca®in§fi¢g”far§arfiars this day,

the Swazi mafia tb& f$iiefiing:¥m
‘f« c8fiE§

Laafnaéutqgnael feé tha petitioner has filed

; aamemfi*fiata& 5.9#2§8E fur having servefi the hanfi

swgme$$_fi@fiié$_t§ respvndents 2, 3, 5 and 6 along

“,V_vwit§7_i%a sEkfi§§ia§gemant ?ha same is taken an
_ra;a§£;.:§:é§ite af service af natica ta R2 and

-f é§;ine::n§: thsy are gresant hefare the ceurt no:
4″g ~$fl§£§%fiA 5 manage}. ta éafend thair case. Hence,
§@%i¢¢ ta zesgandaats 2, and 6 is held

éfiufficiaat.

.;, REs£0$nfixf$’=’;_a»

“”‘ ‘f’.f””‘ ‘Pl l’F”l’lVl”lll”Il\-I”! -Irv»-r 1-v’\I\fl\I \II l\l’ll\l’Il’llJ’\l\l’ “‘ll\J’l’F Ia\JIII\I \Jl’ I\f’\l\l’Il1Il’\I\f’I E’lI\7I’I Ia\J\JI\l \Jl I’\l”|I\l’J’\ll’|l\l’| IIIVFII ‘an!

the agmfiziata authmsit , where the aggeal is

5-

genfiiag afifiufiigatiem, fhe agyailste authority isj
&irec?a£ ta fiifigfifié of tag 533% an marit3_anfi,inf”
aacerfianaa with law’ expeditiously’ withuut_ hgidqé

infiaansafi by tfie ahservatiea mafia in thié writ?

gatitisa.

.!*:§$%.;:’