High Court Karnataka High Court

Shri Sai Baba Trust vs The Mysore Kirloskar Company Ltd on 3 April, 2008

Karnataka High Court
Shri Sai Baba Trust vs The Mysore Kirloskar Company Ltd on 3 April, 2008
Author: Ajit J Gunjal
 " -  O,  ';E;*{fie_§,_of iii: Companies (Court) Rules, 1959,that for the reasons stated

IN THE HIGH COURT OF' KARNATAKA, BANGALORE
DATED T HIS THE 3" DAY OF April, 2008
BEFORE
THE H()N'BLE MR. JUSTICE AJIT J GUNJAL

COMPANY APPLICATION N0.No 166 OF’ 2003
IN _ «
COMPANY PETITION Nos 77, 73, 33/2000 65 .r3c.P4No..’121,22,:in 65
51/2001, 01 av. 105/2002 and 7;f:/29¢}; = = ~ H

1 SHRI SAI BABA TRUSF _
UCHANGIDURGA, NEAR HARIM.-RA,:UO_Hz=.1~;OI’~–_
YELLAMMA MATHA MANDHIR H::LL, H_A}2£.PAN:AHALi
TALUQ, DAVANAGERE-25.REP.BY’ETI’S.Cf:3AIR£~mN _
SRI.H.M.GANDHI, rrs BP:ANcI~5’AT -N’AN’DlfSHlVA
OANOADHAREsHwARAjMANO:H1P HILLS,” Nf;\.1s1_1:¢,§ HIL
DEVANAHALLI TAI_,L’-K, B;au~;OALORE, R!;§i?;r’;L DIST.

. . . APPLICANT

(By Sri H M O;sNO:4i%’V'(m2frar ;’N,Pi3P3ON) )

AND:

THf«3,.MYsO:4:E KERLOSKAR COMPANY LTD
H;s.RiHAR,”YAN’f.mARAPURA”POS’r, (COMPANY IN
LIQ’U_IDA’i’!O¥~I}_V REP.,B«¥ ITS OPPICJAL
LIQUIAOHIORP, A5jFIvLiA.1*i:.D To THE
HIGH COURT OP”_P:AR1~iATAKA, IV FLOOR,
I}’& F wm.O,KEN13’i2:IYA SADANA,K€)RAMANGALA,
‘.1-BANGALORE-34. =

RESFONDENT.

in Persen has filed the above: Application under

fippilicant (Shfi Sai Baba Trust} prays that this Hozfblc Court

-2-

be pleased to consider the above Application and pass suitable ord€§.*$ ‘£2$

deam fit and proper in the nature and circuxnstanccs of the case,” ,

interest of justice.

The above Company application coming on far.

the court made the follawing :-

onnskg
Compliance of office ebjcctions foi’1′,f’\s=va?’t:1eIV:V§5.?.~._faiIinfiV’£v1Vi§ich, the
matter stands dismissed without

…. .. ‘A 9
% V %

xérrium