High Court Karnataka High Court

Government Of Karnataka vs Sobha Projects And Trade (P) Ltd on 24 August, 2010

Karnataka High Court
Government Of Karnataka vs Sobha Projects And Trade (P) Ltd on 24 August, 2010
Author: V.G.Sabhahit And K.Govindarajulu
1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 24TH DAY OF AUGUST 2010

PRESENT

THE HOI\I'BLE MRJUSTICE v.G.SABHAHI_T;'~~--~f_g;_.'..'._[:   

AND

THE HOWBLE :vIR.IIIST1<:E K. 

MISCELLANEOUS wRIT4NO.2;2_S"OF 2o.II3fA °  

WRIT APPEAL NO.419S OF'=20e9 LOWEST/-RS)',

WRIT APPEAL NOjf3'II_4"O'F

2_(')ATIC)_{.EGi':'~4EfST/F{V§)"vV
IN w.A.4195g20o9: :1 "   

BETWEEN:

THE GOVERNMENT. OF.KAF<N-AATAKA'TV._ 

DEPARTMENT OFREVENUEV    

REPRESENTED BY=.ITS»RE\/ENO"ES.EC'Fr?_ETARY .

M.S. BUIIDING, BAN-f3ALOREe 5.50001. ...APPELLANT

_ . (BY SR1; 'R KRISPIi\I--A,VADDI'TIONA:. GOVERNMENT
 .___ADV_OCATE) ..... ..
AND? , ._ , . ..

SOBHA'PROvI'ECTS--APID'IITRADE (P) LTD.

 "REGISTERED UNDE_R'f]HE COMPANIES ACT
 HAVING ITS OI*~"EI<:E AT NO.211/19A
«. If-1.5'? MAIN, 2'"'"'CROSS, SANJEEVAPPA LAYOUT
'CLV-;RAMA,N NAGAR, BANGALORE - 560 093
--."'REP~~B'*.* ITSMANAGING DIRECTOR AND CEO
  DR ;v1A.DI»~ILs NAMBIAR
- =-._S/~O...~ LATE SRI RAGHAVAN NAMBIAR
 AGED ABOUT 49 YEARS. ...RESPONDENT

(BY SR1: JANARDHANA G, ADVOCATE)



IN W.A.314[2010:
BETWEEN:

THE GOVERNMENT OF l<ARNATA:<A
DEPARTMENT OF REVENUE

REPRESENTED BY ITS REVENUE SECRETARY

M.S. BUILDING A  = _ I
BANGALORE - 560 001. .._APPELLA_NT-., I "

(BY SRI: K KRISHNA, ADDITIONAL GOVERNM'E{\JT  . I
ADVOCATE}    

flfl

SOBHA RENAISSANCE INFORMATION
TECHNOLOGY PRIVATE LIMITED  
REGISTERED UNDER THE COI'-'¥PANI.ES ACT""" v 
HAVING ITS OFFICE AT SRIT HOUSEV 5 I 'I
NO.113i/B, ITPL MAIN ROAD "I '- I
KUNDALAHALLI, BANGALORE -- 37. I , ' 
REPRESENTED BY ITS MAl'J'AGINGV.Dl'RE(:TOR _ 

AND CEO DRMADHU N_Al'4¥8._IAR . _.  _ __  ~
S/O LATE SR1RAGHA_V2ANr§IiA'M5I.AF%  I  ' 
AGED ABOUT 49'lY'EARS;, I"?-2   ...RESPON{DEENT

(BY SR1}. JANA ,=ADV_OC ATE)

THIS MISCELLA:VEO'U_SIVVRIT';-IS FILED UNDER SECTION 5 OF THE
LIMITATION ACT PRAYING. To CONDONE THE DELAY OF 96 DAYS IN EILING
THE APPEAL; ' 

._  THIS IvlIE§CEELEAé_NEOUSHVVRIT COMING ON FOR PRELIMINARY HEARING
THIS DAY; V.G...Vs'ABHA'Im' 1., MADE THE FOLLOWING:

ORDER

g Slntiez t?.I’Ve’r’e. was appiécatéon for Condonatlon of detay in

4: Ithe~…’apDeaf and the matter has been admitted without

I”AIj-._CO-riSICi’etiIrTg the application for condonation for deéay, the Order

‘ Ad’atIe.dIlS.2.2O1O is recalled.

WI’?

\Ne hokithatsuffidentcauseisrnade outforcondofiafion

of dday in fifing the appeah I3day in fihng the_§fib$éffi3

condoned.

Appemésadnfified.

% Tilfige

‘ –if -T1?~_&Q:é

KM