High Court Karnataka High Court

Smt V Sudha vs M/S Edm Formatics Pvt Ltd on 8 December, 2010

Karnataka High Court
Smt V Sudha vs M/S Edm Formatics Pvt Ltd on 8 December, 2010
Author: Manjula Chellur
3} TEE I*EGH CGURT 9? KAR§AT.€'s.K2§ Ii'? EANGALaC»*RE
EATEB T813 THE 873 IDA? SF DECEZ\!$ER Qfiié
BEFQRE

13$ ii€3E"BLE RES, JEESTICZE MANJIEIAE: CI+$%LL'E.3'R .~=., 

  
 

E .P..Na,24:3g if 233? A333

     

Beztwaea:

Sm: V. Sudha,

Wis. Sr~i.H..E,Sids:iappa,
Aged abcui: 44 yearag

R] at flag

16%? Mafix, 195° Crass?
Banwharxlcari II Stage, V  
Bafialarc =- 550 £370.  

(By Sri s.§*.§::.s;§;%}.é§a;,3%  ' 

3.. ms. 331:: Farmat{*vcs€<E3vt.Ltfi,,
 EV ,?§1é§§§ I
V'  _  £md*ua'fi*§ai----.~&rm§
. '  5&3 $53'

 _ 2%  . "£2"-1.?§,I?i'.i'E%1\;.91*-»§fiv 7  "ppm

  " Vifififiiayout, 

'  Snhflifi §r{;.E&.§$n_§um&a§w.§
 ab<';s'u£ és yaam;
R; 31:: }.%.786, I Staga, if Emkg

 Rmwrfienm

 '1:-fifiy  R. Krisrm BwIurt1'Iy, Am, far R133 R2}

"§7%§sr.wz*'i'£  53$ mmém .§.r&}.ea ?2§ azfi
22'? cf Samfimfien nf Znfiia pwayirg ta gawk tim



mrmmz erda pawafi an I.A,Ko.EE & IV by tlm HE
Aeiditignal Gity Civil Judga, Maya Hfl,  m {SCH
---22} égahad 1S.$6.2G{}9 in a.s,zeo.z5531;m wide

 Lm:d&mhm*mp1m@maflswth3

appficatian I.A,§n.E & IV stag;

'fimase wrzt' petifrnns coming' an 5:31" i-mam  
day, mun che1!m,.I assumed.      

RB  V
Hmrd the fined   

wafiaathe r%§0r:d¢r§m.q   'A    
2, Tmae   

tjm 3;-eigzfiaf €315 "Z..A.I*vZ¢sg2 and 4, dated
zafigmgg   Sity Sivii Judge,

 -v1t'xr£';ay9§jaae?:1!1u'i:.Jf;'1:1s'.t£v,  mg 3§s§§:a,1555z;2m5.

 

    see far as tim max     

Z   igfigfiaséwfifi Adifififsafié aa §mltEfimw1*:% 'mi:  §

 mfg  fia Zrafwstwa 'ea Wfzyicfi ms, mg mg gatiam: 'mt

gisaagaéawmfi

--   T cf mmras, it 32% xwtémé in Eaih writ

 

yefifiwns thgi: rm reliaf was amzghz is quash Em ardm



3
an LA.K<:.2 as W61} as i.A.§e.4, in that View cf Elm

mfiimrg tlrzerae $ rm c:Jaz'ity be whirzh ::zrdm* af i.,As,, EEB

W1'§f£ pwmfimria are filed.

5. Hammer, in visw cf tkw fact that    

cflnmisaefi this Crmrt has in  

1.

5.33.2 gm umer €f}rdm’ 1 R1;i3_4_1{3 A A V

5. The undfiaputad
pctitéprimr is mm arm:

The 2′” war: in

Q.S.§0,3;5fi’;’31 g>}ain:tifi’ Csmpany
as a he wnfimum ta he a,

Ma.na,gmg’ VA 353$ 2f:i*.§$”{“.’§» <:xn3,mr:y3 as the rwalutisn

was A v*i.::.,.<=.~:.£::;cm me? the §z+*wg:3.£ writ pfititiggzmg

" ~ %m.pmapm* prasmtium

Iaaotiaé 9f the mfitizg, ii was flfit a

_ rmaéilzfian ammfmg ant af a pxepar przmézzjra a5
_ A my the cemmm fiat, iéfiég The min
V. gaughi in tha suit 15 fix' fiwkrafian 3? Farm §&32

by the §I'&f:1'i'E §&3fiS£;§iGfi$1°' regmirg irmfigif' as a

' ' " 3? am fiampam is a sham &ac%11;,

4
with an gum reiiaf, éeaafiaring thz pefitéerier as a
§k%r$mtk1fiwmbmwt afjustixxe.

‘?, G12 perusal cf rmnds, it is swan that

is prwemmd by 15? plaintifi’ semi 23* 1

Sri Mtfifidapw, who is mm:

defenciant Thaw Wat aka a}.,3gg_afis:$i;3′ r:ef V

dfipuma betwaenan the partxaes’ , Vi::1@m~eé V’
the Ccrsmganyfi afi’a2r-3′ ¥

8.; $5 mulzd be aw’; finm §i7:.£;–‘ the anly

fact that is an amtity by
itsefimifi ‘ flaw’ mr? who
waufi kg}: afimmiswatimn af fifm

:_~-€’:;~;:;n:3g.:§i3,.=:. sf éaciarm thc pefiiiimnar

is amt

Vieammé munsfi}. far the pe£fi@tm§

_ wés m mime 21$ C0 as a fit}? m

fig fghi is betwaarz two indiiszidmk am

w }m,’ fine mam auii fzifi by the WKB wam’ ‘F:

pfafiant rwmmémt He’? was émaad rwaéazzm’ ‘

time 5flf t as hakiirfi § fig a :.

5
ané alga :15: :9 kxmfwe with the mmagemmzt at’ am

filampazifa a%%m.

Q, , the learfi czcsuxmel far

rmparbfimt is intmadim tn file as pctitism 1 T

of the suit saelaxg’ setting’

Awarding to hm the mid &;i3;§1££a§€?:§,”‘mc>13}T:i”V’A’

prmmtad as far for warrit uf
dacwe, Be that as ii the
1:2 Fiajntifi iiampanjyf 23$ party fiat
etmpoaal arf ‘aetwaen rm

ma ” 1.3 pest cf mam .

Dzrac’ tor, s.1§.ti;aa”at¢iy<,.rmarci :9 afimrs. 9: the

Sompagy' mfixzmt be run at: d&}'~'m~£§&}F

a*aH§;:§n at' aha Camgany cammt be

sammna is at the Etneim uf afiaim

maizlxtesge ef tkm Csmpmxy, Apparcazfly, 'xiii:

' 23:3. rmponémw- the inmhamzi are

Erirwtcr esf {Em Cem.p%, whisk $3

VT Eufimt mafiw in tbs mfifi, The égximafimn

in am 313:"; fig mt far my gtfm min' 1; pe§§.ew'3

Bi1&tz:s:z*'s 3363:; in that View af fix

@133: 2% ft}? .3;

matter, the Cemgmxy waufl ‘M 3. prorpar wt}: ta rim
‘fiza cer:’£m1fim1 cf the pefiziagmfi gamma};

£3 that it wen be 3. dafarzziaxxt arzé mt tin 2%

whémh nmé mt be azmmfiaé in these writ pefifinm. .

warm ts tramwm the mrtiasy than semeen£–‘~:f h&éI:

make a prayer app};ir:a*®::1 bafcrsa

vww’ sf the matftm’, the arder of the

the E.A.§’a.2 %d uxzdw as
mrrmt and there is £59 agzéfi tag

as there is 3:33 fomal ardm; the writ

petgtiens. wfifg pezimns am

égmm _ A

Sd/~
IUDGE