High Court Karnataka High Court

M/S Jas Corporation vs Bharatiraj on 26 June, 2009

Karnataka High Court
M/S Jas Corporation vs Bharatiraj on 26 June, 2009
Author: Manjula Chellur

in THE 31:33 CQURH’ OF i'{fi.RNA’i”AKA,
PRINCEPAL BENCH A’? BANGAL()§x?E§””*– f
i;)A”I”EE§3 “£’HiS”£’HE3 gcwi DAY Oi¥’JU§’¢_Ei_:”2§){}:§}:’ 3

BE;§’+”‘G%’€E}

*:”z::’&: HON’ BLE MRS. J’1,i;:?é.’I_’i(::’;::§.sI.g$.:’~s.ai:g3 L5. :ii1§j_. BY ITS {3«E.3;A_.}=i’QLE}ER
_ “£~i,s»;S.4B;~:;A:ewAL.

. . .fi;P}3’I3§LL&I\”F’

{3§.’;~;:§i;A r§’A§§Aé§’g-:«;}:;AsA P SBVGRE, Aixrvj

-V aixzif’

= L.§3Hé;i4zA*’¥: Rm
» __w:,i<?; §¥?:'AJE;?~l£}RA SENGH
PRsP,Sez~z:A ENTERPRESES}

§*é{}.98§, $55"? (JROSS,
IS'? MAIN RQAE),

BANiC§&L{}RE 2:233 RESP{}NE3E?'€'F

{By Sm; siégfimizaiga, 3., Amt;

Thsés Pviisa. Cnmizzai is fiifid uimier Secf:L011 482 <3[1*;'§¥_'j,{';. by

the Advacafc $231' the respendent p;rayi;:1g to r€ca3ijV"L?;::é:. 5:f:iar

éated 24.4.3609 and permit, {he I'€S}3{)i'}d63:f;1'E

argumeflts on main mafia' far 1313 masons S'££i:t(:§i i1{1t%x:éf3:iE14._

'§'his Misc, <;;im'm::1ai coming ~ 7i}:1€
Ceuzt mafia tizm 'ii3Eiow311g: V ' M " V V
L;:«:::;_.§:_-jé<.__
Heaxd rim leaned *;'_k§"z1:1:=;«.:a1 21133 afépg-:§a11t and so alscx

the 1ea17*:1.:=:d t'§.';€;z3n§«;e1 ibr .;r:*_c;sp{;-:1ic£,;e1:i'tfi.". *

12. ?’0::v’V€heTvf6aT:7§ansVéiafsfiazgii 31336? éfiiiéavit fifzizd in support

cf the 3ppii(‘f:–,”;ifiC§fi, is afloweé; anfi. {he erciér,
dated 2Z4xi§,2(}{39 ¥;g’;~eg5ai1¢:§, V n
Z …..

“isrt Vhfsamizg 92:1 3 , 27. RG99′

Séfw
Itzfige

‘:*=%s’::;,§ ~