Karnataka High Court
Sungard Solutions (India) Pvt Ltd vs Nil on 19 June, 2009
- 1 ..
IN THE HIGH COURT DP' KARNATAKA AT BANGALORE
DATED TEES THE 19TH EDAY OF' JUNE, 2009
BEFORE
THE HOWBLB MRS. JUSTICE B.V.NAGARAV9§'¥FiE%AVV.: 2 .
(LA. No. 453g2g__0g'-«. ,
{N E'R._irHE..
PROVISION OF THE CGMFAN-EELS ACIF, "1.é;56; _
HAVING ITS REGD. oF§'1c;E"AT 7 ' .,
I:>;vYAsi~IRE:E: C}:'A:a1__BE:w..s, .
A~BLOCK,iST£7LC}'1{1E£, g A '
LANGF*ciiéiiT; " ' ~ 3;.'
BANGALQRE'. . '
~ ~ APPLECAEWI'
[BY SR1 0. 1:e_m*_APPA, '<::oL,J:=~;.%sEL
BY M1 3, 'I'RII;E€_§AL, ';_.a.m*.,)~~"
"""
'
RESPONSENT
IS FELED UNHER RULE 9 C}? THE
VVCOMPENIES (COURT) RULES R/W. SEC. :31 OF' CFC
" "~--PR$YINGw--- 'THAT FOR THE REASONS STATES IN THE
¢ V~ ki|EM"£}'RANDUM 0? FACTS, THIS HGWBLE COURT MAY BE
" _ 13¥,.l3";AS'ED TO ALLOW THE PETITIONER COMPANY TO TAKE
OUT THE PAPER PUBLECATION/ABVER'i'ISE THE QATE 0:?
.H¥~?;ARIN(.Z} ()1? 09.9. 34/09 EN "THE HINDU"; BANGALORE
EDITION INSFEAD QF THE TiMES 01:? INDIA, BANGALQRE
~~ E§I'I'¥0N AND :34 'KANNADA PRABHA' BANGALQRE
EBITEQN INSTEAD OF 'PRAJAVANI', BANGALORE EEIITION.
This CA. is Gaming on for Orders this day, the Ccsurt
maée the fvsllowing:
ORDER
By oniezr dated 4.6.2009 this court ”
peiiiioner to take out aclvezrtisement pf th;%T’;:§€f:iti<i§;' T
of India" and "Pxajavani" da1'}3'_4_New§:'p.:é{pers :}3ei §f;1.'é
18.6.2009 fixing the flats 0f 'as; on
2. This applicaticiu. 1;#€€§} ‘fiiE{1.,4’§fi€kiflg pennission
to take out advertiscmexxtcxffizc Tiiie Hindu” ané
“Kannada PIa¥3E_’zVéz”« ‘ P’c~mfiission is granted.
The pefitbnefiig of the
petiticzan _ “_’E{an_nada Prabha” daily
11mvspapefs.._d:;Vor’tJ3féi§é:’*3§.’*é’é*2€}f)9ii:a’3:1.g date of hearing
as 15.17.2909. C.EA.N0.453/20O9is ailowed.
& Sdig
Iudgé
‘ . VPsg* 4