High Court Karnataka High Court

M/S.Pathi Silks House vs Associated Duplicator Company … on 11 December, 2009

Karnataka High Court
M/S.Pathi Silks House vs Associated Duplicator Company … on 11 December, 2009
Author: B.V.Nagarathna


E
IN TH E HIGH COURT OI” KARNATAKA. BA.NGALOI’2E

IJATICD THIS TI IE 1 1″” DAY OF l)I.£C?EM[‘3I.iI{ 2009

I:3EFO RE

‘1’l’-{E3 I—ION’E’3I,[-‘S MR3_JUSTlCI§ B.\/.

COMPANY A1->I>:.1CA’1″1ON NO.’?96/2.009 C” ‘

IN

COM1>A_NY A¥’I3’I.lCA:i’IOI¥I*’i’&Q.(§5?’}’i Q9.5’4

[N

COMPANY ;>z«:’1’1’JTON

B£~:’IWI«:£2N :

M /S. I.->A’1’L–11 SILKS 1—101331;:

A PARTNERSHIP FIRM «.

RICGlS’l’I+3REIi) UNDER ‘1″1–fie: *
INDIAN P’AR’1’Nlg’RSi~Ill{AC’!f 393:;

HAv1NO”VIV’IC’s. <).9..éi"}'

Cl~lICKPIi<3'I', {13ANC':{\'i_.Qi*'2Ij:;~–._ — — …APPI..lCAN'E"

[BY M/$1'-KIONG I15A1e'_If:r"Frr1(:1A1. :.1QU1r>A’rOR.

A’1*’1’ACm~:1) T0 ‘1’H1«;H1O1~i CO U m’ O1-‘«’

~~ KARNA’rAKA. WING. 4″I”H FLOOR.

}§jISNDRIYASA.I)AN, KORAMANOALA.

KORAMANGALA. BANGALORE A560 034.

KARNAT/\.K/\ S’E’A”I”E€ 1-~’1NANc:1AI- COI'()RA’l’IO§\§

N025. SI”{A§\§KAR1X§\§AR!\Y/XNA l.3UI.I,I.)lNG
£4

|’~J

i\/U-\I0~’IA’I’I00IE\/IA GANIM1 ROAD
BANGALORE ~ 500 00:.

… IQI£SI’ONI)iii.§\§’i’7S v .0

{BY SR1. I)I*3I-CPAK. AI)V. FOR R1
SR1. S.G. PANDIT. ADV. FOR R2}

THIS COMPANY A1>I–>1.Ic:.x\’1:””a(Jfi13$ 1¥*’1’i.1 %i1_–>._
RULES 0 AND 9 or ‘1’m:_«: V(:QM1T>A’m1;:s {CGU {;’1j)_ R0;1,1«:’::«._*.
1959 R/W. SEC”I’ION l51«__O11_’ TI—I13,’ com: 201%” CIVIL’

PROCEDURE’ 1908 I-3RAY’ING_ TOW ‘ D1RI ‘1’YP0.G.RAP}~1IcAL
ERRORS. FOUND IN fI”IV=1_I-*3 ORI)I*:R._II)A”FEI) 03.0″?.2009 AS
MI+3N’I’IONED IN T1–IIS A1″>PL1CAi1=>10N.’

THIS A1f>1#L1’cA’r;ON’ CCDMING FOR ORDERS
T1-~-11$ DAY, ’10’I;iE'{.2OUrz1′ MAIDE 11-1 1:: I+’Oi;LOWING:-

l3_c’cz1Wi’iI<:*ci 21f1cr disposal 01' the
c<);-1-apefny App;:g;;u.A:fon'"«N§5'; ‘b€(‘:Il sc:)ug}’1{ in the order dated

” ‘-.O3:Q7.2,0.0E}.._ deiixv/é19éci by this C0ur1 in Company

0.__Appiic:=§iL§0’i’1″ £\%0_f’6.57/95. I*’irsE.. is with reg31′(i {.0 sllowirug

of ._F_\4/IV/.141s<? as Responcienl No.2 in the

V'-.,(?£iE.iS(i"£,iU:€ .2;md the sec01'1d is with re5–_§21rd to U10 preamble

£0. _ib.i'1'é;:' orcier 11:z':<;ie on ihc' s;e1i<'i e1ppiic:';-.11i01'1. 9'

//¢

J

2} Ik-'a1*ci the it'E'll'i}('d ('(')uii.=';ei for the 2-1p1;1._li(?2-1i'11'

and the' lc==rz'i1'1'Ic-rci (:'(.)mis:5c*E for the OE'!'i(:i2ii I,iqui(.ia1.<;'1.~.»V"-."– '

3) I1 is n()t(*:cE {hail by order 0

this Court. f)E’I’l}’1i1IC'(If M/S. PaI.hi[Siilgs«IE§(§’t–1:5E?._’1t;.

as addiiionai 1’C’.Sp()l’1CfCi11,Vfil’. ti1eV”saii(i e1;3p’lE’uca.t:ion} anc1_Vi

though perriiission was i”o1′ {.119
aPP”C31m- 11′} C-A iiici “(:€:11.jS(.)«1it.1(-3!
since the same was i”}()’i’H 03.07.2009
did not :>’l1()\-‘\-‘:.”Eii€’:;’.ii:i’§1!’I.ii?'()§:. .§§c:>:(jf():i.id’–:=:%§;p()1’icim’1t. H(fI](T€’.
counsei f()i.’ “l’}.(J’\v’v’E)0l’i”Iii[.1′.EBd to amend the
(:’c1101se:jviVi’iiéV0′ .’HVV£\’LIV}l3£i(“.a[iOfAl No.65?/95.
Ac(‘:01′(iiiigiy, M/S. Palhi Silk E-{(1)1150 be

shownfas lilrié: 2″” vE’é?S}’)'(JIi1C:f€i}E, in the causeiiile in 1.113 order

C33-..07.,2009A.VV’ iiii “Si11’1iia1″ly. tine prean’zl31e to the said

__()’i*iCv§,§’?’V1’V=f$:'”{Iji;i'(I\’iIf?0:l..lS, l1Ci’}(I’:;’. it is c.iire(‘i.ec,1 {hat the (.’.<.)1'1*c2('*.1.

f)1′(.£_1i’I’ibl(f’? .i(‘n)’:’..~l.A1″}€? saicil order’ bf’ typed. Aikrr’ n12.11iii’1g £1010

Hsaid (..’.(.).i.’V1′.f’;;'(.?1.i(‘)i18, 21 {}'(‘*,S11 (‘.c:i*ii.i”ied copy to be issued by the

1,,.i)i’7I7i_(rc’L’A.’ Ac::(.tc)i’ciiz”1giy. Company Appli(.:a1ic)ii No.796/09 is

ai l§(‘)\.ve ci .

95,,

4} I1. is afso b1*(3L1gl11. to my notice that”

v1:I’1C_1’1;j1£1}(r

of tho l for
whi(.*h slaould 1’t’E.l(‘1 as S.G.

‘I’hc §521.i_d Cm’rec:i.:’011 shall also be:=§_.re11’r-icrcjll(mi…

KGR ‘

:f”1c=-‘ 1*’ rc’sp01’1(I0nI is \-V’If£’.4!’_’l1\’g:§I_’\j/’v.. V§s!1:&)ta4:.1;.}’.~.V

I”‘e11’1d1’t’ for Rérss -v§:’1′;r;fL%’:v1t ” No, I Q’ ”