High Court Karnataka High Court

M/S Hariom Fragrances vs M/S Mahendra Perfumery Works on 20 February, 2009

Karnataka High Court
M/S Hariom Fragrances vs M/S Mahendra Perfumery Works on 20 February, 2009
Author: B.S.Patil


WP 4409/52009

provide a last opportunity to the petitioner to ems-$¥e€.{a:i§.igc

PW~1 making it vexy clear that if the opportunity

it wili be cxpcn to the court below te….§21:’oce¢ti”‘fu3;”t}1’2$f’thguu

matter discharging PW» 1.

5. In the light of the abave, The

impugned order is set to

Cress—eXamine i?’W~1 on Vttifozmed that the

case is new postcfa-:1 and the learned
Counsel for thti the court seeking

accommodation: ‘ ‘U1i”1:t1at date, the defendant

shat} cmss’¥r:_xa”m”_ 2:1″ ” t

6. It «vn;:cc.é§é£.=1t3f’to”o13.’:=er.t*c: that both the parties shall have

I-V:’Vtt:$°cof<$}£1*eit£ fiisr' expéttititaus disgosai of the suit. The court

"'vexpedi'ii.pusl3r.. At

bé'ir_;v§7V.¢_tj,sV * ensure that thc suit is disposed of

Sdfi
Judie