High Court Karnataka High Court

M/S. Gina Engineering Co. Ltd vs Mr. K.N. Saneerappa on 26 February, 2010

Karnataka High Court
M/S. Gina Engineering Co. Ltd vs Mr. K.N. Saneerappa on 26 February, 2010
Author: Dr.K.Bhakthavatsala
 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 26" DAY OF FEBRUARY 2010

 

BEFORE

THE HONBLE DRJUSTICE K. BHAKTHAVATSAM.'  A' 

WRIT PETITION NO. 6004/2010 [GM-cRc::_:'j:j..,   «
BETWEEN: 4' ' " V'

M/S GINA ENGINEERING cO.1;rD.,, _
JUBILEE BUILDING ' _ ..
No.45 MUSEUM ROAD

BANGALORE 560 001 _   A
REPRESENTED BY ITS DIREUPQR  ' 
MR. T.J.THOMAS  A - '"

{BY SR1 T.V.VIJAY RAG.1=1AvA1$I-;'*Ar3vf,1 -  V 

1 MR. K.N..SANEERAF}?AA. _  ' _
FATHERNAME NO'r.KNOWN 
MAJOR  A . . 
R/O NARAYM~EAP'URA VILLAGE

 BELRGERE POS'"f~..G_ ____ 
   TALUK
 cHm""No.704/2099. V..':1'i:erefore, notice to respondent no.3 is aiso

~ ..f§ivis:;3e:ised with: 3

L,

4. The Executing Court having noticed that stay has

been granted in so far as appellantf defendant no.3 the Exeecutyiiixg

Court should have issued notice to the respondent it

[JDr Nos.1 and 2} in the execution case. 1-Ience,.~the_

order in so far as not issuing notice to Jbr nos.fj1 uan’d_’2..cai§}vsdfQij A’

interference.

in the result, writ petitionis. the irnnugned order
dated 9.11.2009 made in /2009 at
Annexure~A in so to JDr nos}
and 2 is quashed: Court is directed
to issue notice 2 who are JDr Nos. 1

and 2 in execution case, i’ V. ”

~ ffji:7*r._/¥~’