{N THE HJGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 03" DAY OF April, 2008
BEFORE .
THEE H()N'BLE MR. JUSTICE AJIT J GUNJAL
COMPANY APPLICATION NO. 167/ WOB
IN
COMPANY PETITIGN NO. 154/2092 V
BETWEEN
1
M GOPAL
s/0 LATE MUNINAGAPPA
AGED 54 YEARS
R/O 510.413, 1311»: (mass
LAKKASANDRA % , % .
BANGALORE 550030 V V
P NAGARAJAIAH _
S/O LATET PAPIAI-I’ ‘
AGED 55 YEARS E ,- »
No.70, PILLAMMA B~m’~;’:i%;;,._
2ND CROSS, SRIRAMPURAM _
BANGALORE 5;50(__r21 ‘-‘1,~-. *
H N BALAKRISHNA ~ % .
s/0 LATE B NANJALAH _
AGED 57 YEARS. , _ ‘
NO.,-U.-T(‘?, DF§AI§.LAKSHMf Nf–£–.–AYA
8T’H._CR’0SS’, L.re;PuRAM
BANGALORE. A’ V
C3′ YALLA’P__PA,, 53 YEARS
i’J£).I33, THUBARAHALLI NEW EXTN.,
‘ ‘vmjwfirrtz FIELD”, R.G.I-IALLI POST
:3AN’GA1..0R%a ‘AS60066
LG 3fH1ie~?A1}§I-1
‘ s;0–M GANGAPPA
” V AGED SSYEARS
‘!§’O.»3_.’.’5TH CROSS, IST MAEN,
“‘ KRISHNAIANA PALYA,
NGEF EAST, BANGALORE 560038
figs
Counsel for the Applicant has filed the above Application under
Rules 6 85 9 of the Companies Rules, praying that for the masons stated
therein this Hotfble Court may be pleased to pass an appropxiate orders
protecting their interest while granting permission for t1*ansferxing”‘the
lands of the factory to the entities like Bangalore: Metro,
BI’vYI’C3 in the interest of justice and equity.
The above Company Application coming o;._1.fo1f_QIde_”: ri§ s:fs’y,’_”theve- ‘A ”
Court made the following:–
onnmn ‘
One WCCk’S time granted to complsr office__ ” L’
which, the matter stands dismissed to Beach.
List this appiicatkzn
SDI -JUDGE
Ase;sTm°’5*@%