Karnataka High Court
Swamy Construction Company vs M/S Shrishma Fine Chemicals And … on 24 July, 2008
IN THE HIGH COURT OF KARNATAICA, BANGALORE DATED THIS THE 24'1"" DAY OF JULY, 2008 - BEFORE Tim I~ION'BL1:'3 MR. JUSTICE RAM T Q COMPADLZ AjPI.ICA'I'IOL1 13 COMPANY PETI'rf5N N( );5S--(§F " % BETWEEN % V V. V' M] S. SWAMY cox~xs*rR.:3*c1*Iore"€i0i-;»iin§m: BANGALORE. _ ~_ """ APPLICANT (By sxga : S R s:--azvApRAtgAs1g:t Axav) AND, 1 . % . M/s+.sHR1siiM§A Finis: 'CHEMICALS AND pHA12MAcEUTxcAL$__§_' . ' V' -(KARN»:i'AKA1 LTD No». .1] 1, % SHIVAPRASAD COMPLEX ..Mi.}.SE£J M._«ROA1)_.j.. BANGALORE - 1. .A __ RESPONDENT
(Ejy_M[S..K2?gS’I1}RI ASSOCIATES, ADV)
‘ ” — ERTQPOSED RESPONDENT:
T”‘w w.s:§’\.-‘EAL PHARMA ummn
:s:o.21 AND 22, BOMMASANDRA
IIQDUSTRIAL AREA, HOSUR ROAD
” “BANGALORE, RERBY rrs
‘ company smcrzmamr sm. MAHADEVAN.
(BY SRI. VINOD KUMAR B.N. ADV. — ABSENT) Q <
THIS APPLICATION IS FILED UNDER ORI}E–Rj1 _1e:;:LIs.
10 cm R/W 3.151 cm R/W RULES 6 M9 gtmrria
coupamms (mum RULES 1959 pRAv1:stG"qfo..f?ER;~m* 'A
THE PROPOSED RESPONDENT To. _C€)ME 0zsij REm”) ”
AND ETC.
THIS APPLICATION, comm 0._l.’J FdR%”HEAR’im,’%–.k
THIS DAY THE 0001?? MAnF;frH__E FOLLOWING:
_.s..2_° There is no implcadmg' applicant Hence, the application , V sale Iuaqe