H353 COURT OF KARNATAKA HIGH SOUR!” OI’ KAKNAIAKA H165 HOUR!” OI’ IKAKNAIAIU-\ HIGH COURT OI’ KARNATAKA HIGH COURT OF KAR’W
3% $33 3133 CQBRT 0? K%R§&?&KA 3? sAa§a;aa5 a
Bfi?EB $323 was Efith A? Q? §avEgB3Efé§s§$ *~”
SESQRE
§xg fi%§’§LE %&.JfiS?E£§ ggAxa_§¥%g§$§$?=*, ,:_
CGM§é§?’A§§LE€8§§§fi §¢,:z?§z9aV;, :
E§_1. 7 _ .
ceM9A3y.égr:?zé§ §¢}:é5s2sa2H” ”
BE?fiEER:
Qfficial Li§uifig:ar{mf€;T = _
fi!8.VijayaH£$m$e;cial Ggeditfv
Limited {in
Attachad tn Hififi Ccart2bf&Karfiatak3
1 ,
EV E1¢¢r;.fE’&’sf–wiag§
Kendr$ya $afian&VKpramagg31;
Ean§alQrE§§EQ’33%,v_’g_ _ … £9?LIC&fiT
{Ey S£ifut§5,fié$fi§k”a§d aaysrsm, Adwatatas}
‘
V_.Aihgar¢fiakaia Shatty
‘_”a_5fi3;z$aia;pQria
~$§landmr;_&irport gmad
anngalaréei?
Lhgfiash Shatty
Ragar, $aa§a1sme~32
* ‘.s3a, 2:: grass, 3: Elaak
* 3.1,
,_ « 3.Gé¢rga Jasagh
” uV_¢hartar&d Acaauatgnt
-dismissefl vifla arfier
fiated 9.3.2UU? w
4.Gi:ish Qunja, E1123,
Sudhanisihi, ma, Rfiazd
5anga1¢re–§5B G51
§.Hiren fiegéa, Qaal §i3§&ath
Prime, N.S, Erima Straet
Longfazd T awn, Bang glare – 2 3 . _.. £53 emmés%? *7′
{By M/s.§undarswamy aamaas and énamd,”Ad€$:éiés_
fax Rasyandents 3,2, 4 and §.j”§rc:eedifi?S*,
against Raayamdaat H3.3 dismigsaa Vida anfiar=”;_a»
datad §.3.2E87j
This application i5 §i1efi’ un§érxFéé¢ii0n V
éfiéifi} and {SA} af {ha camgahiaa fiat, iéfié xeafi
with aula 132 af the Camya$i6a_ {Ceart:* Rulas,
1953, ta take cmgniaahme mi thavpffence cammitted
by the ascusad my’ n&tf s$m§iying with the
reqairements af pavisiQn af Sactiafi éfiéifik} cf
the Cmmpaniasjfigt, £955 and ta t;y’th§m far tag
aaifi 0ffea$e”§n’ a:cQ:fl3afi§ .@itnj the preceduxa
laid dawn ix thggfimde sf fixinmaal Erficedmre aad
punish thém afi:éréia§ig_émd,§::;
Tflifi _;§§li¢3:imn’ gaming am. far ardazfi this
fiay, the ¢murt’§&s3a§>§h§_follawingru
‘ “.;aflnaa
vdflig View af”tha’suhmissicn that the atatament
wA¢f'”a§fair$y:’Mhich. ware dafactiva in’ the first
ihfitancé-fiafiifig haan mnrrastad and aftar sarutiny
Q havifigwiffifind be be in arder, the ayplicatiea
:awvnl¢ ufi lfinger suxvive far caasideratign.
H3. Acmardingly, this agplimatimn stanas
” :”§i$§a$ad sf. fgdhflq
Judge
taxbz».