High Court Karnataka High Court

Dell Computer India Private Ltd vs Sri Srinivasa Trust on 14 December, 2009

Karnataka High Court
Dell Computer India Private Ltd vs Sri Srinivasa Trust on 14 December, 2009
Author: Ajit J Gunjal


*4: “MW” vuruwmnwwmwrmaww it

«warm mwwann wr nnmvnnmism rliwrt nwwwnl WW mmmmmwma Niki? LWUNE U?’ wmmmmmfl mmm KMUUE

.1.

H’? THE HIGH COURT OF KARNATJLKA $1″ BAN(.’:’u§.LOR.E

DAIW THIS ‘I’£E14m]I)A.Y fiFflEfi 2339

BXRE

nmmwm ,E}9¢I{.JtI$I’ICEAJffJGUNJ§ig§’ fj L

BETWEEN:

Bell cmute: Inaapzme A
Havimimreyhemdoffice .

AtNa.l2fl,I2I?A.13!lA. _ % %
Bmalore-56697_’Vii_ k
Reprmited by im ” T

(By S1i.Rfi.;y@§fl Mia DUA Assam ,
AND: _ A
…… ..

“hInv,?f21,I’;’ ‘fim
%%mv %
* –~S6@_6@E. …Rasp=ondmt.

Wflfiflfiitfl

% This cm is mad mm mm 11(5) arm.-. mmwm:
ma! c:ma1im:_m’ Act, 1996,pa’aymg’ to Appoint’ sum’ Mr.

umw::”m. H-wan mwwwesua mm nnmawmumnm HEWW wwmxs WP mmmwmgmm NEW” Uwwflf Q?

2008. The respmdw replied to the pfiifienm’

.2.

Iuafice Mr. Clfinnw (Raired Judge, High Court of
Kemacaka) 140.1419, Kamy. 3″‘ ma, Judicial Layogx,
Opmsi1etoIakkcm’Airfi:}d,Eamga1are-560065asthcmi:;

Arbikmor md mow the ma atbibratar to enter upon

pending disptficsf difikremes hawmx the patios.

This CMP mmg’ an for adnus’ ma this T

mwet.hefol1owing:– .A

Pmamm* propoms to invfisrthg mw ‘slmlséi flu: %

mum 1m am ma 29.o9.2¢%¢:3, mid
lame executed baweat the
th: propfity in
Pursuanx to the R§;.5,q§,7§,21e;. Wm pad
by tbs mspon 5 mg rcfundabln security
dapmfit. ficstlxcr pnied of 3 years
from the lease with effect

A. xafimd of the we security

the lam deed «ma 9.11.3303.

fie my thfi ms pciitisnz: ma: mama’ latter is}

_ V requwmg than £9 xefmld 3 sum of Rs’
‘i”.._2′.’§:5’7,V.”.*:’::0,.6l2:”- wt of the security depfi an or hefare 165″

.3.

concefing tha the lwae had came to N1 and w.e.£ 19.99.2fiO8

aac1m&thati£wil1bea’rm®tngforflmre:fin1d:)ffl1c

the $35.6 moms. Hmw the petitions: 1s-M 3

dated mum invomg the mhitral

‘arm saved on the mwdem on i._’I?..11’.V%fi’8,

3. Ihave 24 md
chum 6 of the qrmem er
claim nfising eat of shall as
finsfized by the at 3. 301::

mzum. has to an». sccmity

dams I am we abiiraotr is mama to be

w~IIawne’1Iv’ v-w»vwrwnse~’4’Ui~o19 an-M-ass»:

W*~Wf’wW”¢ WHWH mwwwa war ammmmmfimmm WHWN fimwunmfi W? mmmmflmmn flibfi muuaaa U?” mflmwmmxwa Hmmm Luui

menus’ ‘ H Jtism

is scrveei but §