High Court Karnataka High Court

Shrishma Employees’ Union (Regd) vs M/S Shrishma Fine Chemicals And … on 24 July, 2008

Karnataka High Court
Shrishma Employees’ Union (Regd) vs M/S Shrishma Fine Chemicals And … on 24 July, 2008
Author: Ram Mohan Reddy
IN THE HIGH COURT OR KARNATAKA,  "
DATED was THE 2411! mama    
Bl9F0RE / ?__   j% % %  V

THE HON'BLE MR.  MGHARRRRDY

 

IN V' V 

o.s.A}1~:o   

0N.;SIO;--.55  oR ;997

an
O

1 SHRlS§§MAVi§MP£0fEE$"_'UmV0N (REGD)

 -     SR1 R mxsnmyamvm
' " *  A(_}ED'~ABQU'I' 52 YEARS

'  CHGLISR PALYA

 L 4_ SRI S ASHWATHAPPA

4 SR1 N S BASAVARAJU

12ERR§:sER':'.ED BY_'l'H__E GENERAL SECRETARY
SR1 S._RAVISHAN'K._ALR, 13750.6, NIDI-H NHAYA

I cR_03.s, '7'TH""MAlN-,._SUBBANNA GARDEN
VIJAYANAGAR, BANGALORE - 560040.

* 310, SR1 K RAMAKRIS}-INA

 '1"£0'.~.1 2,!.fI" FLOOR, gm (moss
 ' GANESHA TEMPLE STREET

R RARGAmRE- 560023.

R _ TSIO. SR1 SRINWASAIAH
" AGED ABOUT 54 YEARS
RIAT ROZIPURA, 4TH WARD
THIMMANAKUNTE MAIN ROA9
DODDABALLAPUR.

s/0. SR1 SADASRWAIAR Mxk
. 3

 



 %Mp1(3y;si;$;v%{S#.}::§:3¢RAo 5 CO... ADVS.)

V'  THE omcm. LIQUiDATOR

AGED Asourssmms  =   %
R/AT c/0. SHIVANNA, mGAs.ANDRA.._  %
KODIGEHALLI POST    '  '  
DODDABALIAPUR. V

5 SR! JAYASHEKARA ,
9.10. 312; SHANKARAP¥*.A"---
AGED Aaom 52 YEARS», 
R/AT No.5, 1 (moss,  nzamfl
suaaanm amass, WJA$'AEAGAR

    

5 SR1 s.msH.s/0 GURIIBASAEAES  
AGED AB.G!!T"-53'i'Ifi3AR§.%  
mar GURUBA_SA1AH1$HOP     
SiINN£xf)AKAI; SEEDS, i~!Efi§M{.A'1'HiPE'P

BoDbA;3AL§;,AP{rR._  .%

7 SR1 s SHI'§.'.A_1?RAKAvSHv_ M V
si-.0. =v sunngmmkrm
AGE'-D  54 YEARS"
R/A'mo. ,3055;14TFI'A MAIN
8TH 3 cR_oas; we LAYGU1'

_.;13AmLAoRE A- 56'.
   X  """ '  APPLICANTS

 1 M] s:.sHR1sHMA FINE CHEMICALS AND
A ..  PHARMACEUTKZALS
~ V *g1<ARNA'rAxA) am, N01/1, SHIVAPRASAD
' COMPLEX, MUSEUM ROAD
BANGALORE -- 560001.

HIGH coum' or KARNATAKA
1;) & F' wuss, 4TH FLOOR
KORAMANGALA, BANGALORE. hxk

.-' ./
'R,



M/S EAL PHARMA LIMYFED 
NO. 21 AND 22, BOMMASANDRA Innusrgw,  ~  

AREA, HOSUR ROAD, BANGALORE 3 *

REPRESENTED BY THE COMPANY  "  

(PROPOSED RESPONDENT!Ii'C;:X.6Alif]O§) ; ':  

SRISVASU

so»: 0:? LATE SRl.S.Y. RA_o’~

AGED ABOUT 43 YEARs,_ ” V
No.66. 8TH CROSS, SOMESHW I’iA(3:1′-iii’
JAYANAGAR 1 BLOCK ”

BANGALORE–560iJ–1-i. j; ‘

SRSKG-_VA§5U_EDEVA_RAQ

SON :0!” LAT’L*$Ri’~-KAlVNA.MANGALA GOPALAIAH
AGED–.ABB0;i}’I’ 49 mans *

RMV .gxWENazV0N« _ ‘

;3ANGAmRE>, .

smui G
son’ or SR! GANESH mo

_ -AGED ABC)’-‘J’I’ 43 YEARS
.. NO~.A/6. ma COLONY, PIIPFENAHALLI
M ‘Y’=E¥.A§{ANKA, ‘EANGALORE–560064

‘ V _ ” J~V”~AN,ANDA RAME GOWDA
._ ” sc«a~1~m«isR1 A VENKATASWAMI GOWDA
X AGED-ABOUT 54 YEARS
m:).1~a44, OPRRAIL WHEEL F’AC’I’OIi’Y

NEAR INDUSTRIAL AREA, YELAHANKA N EW

.. TGWN, BANGALORE-560064

VV ‘ SR! 8 ASWATHAPPA

son or SR] R K SRINIVASAIAH

AGED ABOUT 49 YEARS A

NQ1290, 4’1’!-I WARB. COURT ROAD
DODDABALLAPUR .

BANGALORE RURAL DISTRICT

_ 24. «.f’15H:3 BOARD: F012 INDUSTRIAL AND FINANCIAL

” I grmw DELHL

” EH3 COMPANEES (comm RULES PRAWNG TO EVOLVE A

21 SR! MRAJANNA
son: 09 SR! cHANNADAsAPPA
AGEDABOU’I’4OYEARS ,
BLOCK No.3} B. KIADB QUA,Rr1§:;2sj; *
BASHETTIHALL1 *
DODDABALLAPUR A
BANGALORE RURAL DI$’I'”RICT _ V. ‘

22 SR! cH1DANANAm)AMAsAL:.._

son OF sm NIN{}AJ§INA” _ A
AGED ABOUT axwa.-Ans AV A
BLOCK 110.310, KIADB QUARTERS.
BASHE’l”I’IHALLI_~~-
DODBABALLAPUR :

BANGAEDEE :.DIS’rR§£ff V’

23 M13 CHEh:iAPii.a ENGENAEERLNG co
EHGINE:ERS*2¥LND*-QGNTRAS’1’0RS
L~;o.11.”&*.é:l’SA;,YA% _ _ _’
GHAVARE ‘:&A£3AR,”G.\:,a ROAD
MUI«UND(EAS’l’i ” ”

MUM§3AI.40{)081″

“REr30:gs’rRU¢TIoN

– .. _ NEW -DELHI
‘ARE:3Rv§:’$§:A?rED av rrs CHAIRMAN

‘rH_¥:.. GCVERNMENT 012′ INDIA
REP BY rrs SECRETARY
mi:-Awrmmr 01:’ LAW.

JIESTICE Am) COMPANY AFFAIRS

RESPONDENTS
THIS APPLICATION FILED UNBER RULE 6 AND 9 F0
SCHEME FOR REHABILTTATION AND PERM?!’ THE

WORKMEN TO FORM A CD-OPERATIVE SOCIETY WPHCH
WOULD PURCHASE ALL THE SHARES AND RUN THE

%§.j&K

ABOVE COMPANY IN A PROFITABLE MANNER–‘4’}5sSVl5 VE;i;i” 4_

SCHEME ANI3 ETC.

THIS APPLICATION, COMENG:-(iii?

There is no ‘th§’n__aLpplicant when

the case is . v_._s§:1;)1’)1ieatioI1 stands

dismissed? V

5d,”?!
judge