High Court Karnataka High Court

Anantara Hospitality Pvt Ltd vs M And H Managment Limited on 28 August, 2009

Karnataka High Court
Anantara Hospitality Pvt Ltd vs M And H Managment Limited on 28 August, 2009
Author: H N Das
 '¥'H}7:1 HIGH CQEJRT C}? KARE\l'ATAKA AT BANGALORE
DATED THIS THE 28m DAY OF AUGUST, 20519

BEFORE

THE HON'BI.,E 3.43.. .3"US'FICE HN, }:AGAM0HA3§    

M.F.A, No. ssexzeérar  

BETWEEN :

uuuuuuuuuuuuuuu an--u

AM_NTARA HQSPITALETY PVT {rm-._ 
DIRECTOTR&CE:0   _

543, §6mMs3.IN  ;
3R9BLOCKKORAMAN£3ALA  % 1  
BANGALOR;.Ew568034.  _ % ".v_.'£§,E?'?ELi,AE\E'§

(By Sri. gakgm T2'é«:V:,:,f%_i§:<¢;§*r;I'%;anv§   

4-5§;?~€D :

1 E~«iA..:§ND 21 §vi;%?~§A{}MEZ'£T LIMETE-1})

 , é (3.239, ;L':?TQs LIEiifi'T;§#D¢v 4"' £1,003

" - . V Egg f~§{}IJS§El_, CAUDAN', PORT cows
A  'figyz-§$I;.i:{: GE MAURETEUS, No.1
 REB' MR. .S"f1§P}fEN ANDREW
* .C'HOJ39LéS3K§

  aézzaég :m':»2  4: RNATIONAL PUBLIC

 .. Y LIMITEB, 38331 FLOGR, BERLI
" V §UCKER HOUSE? 99 S01 RLTBIA, SUKHYMVIT
V 45.'-.VR0AD, BANGKOK - 18118
E REP BY MR STEPHEN ANDREW
 CEOJNACKI,  RESPONDENTS

TL ” “my Sri RAH?’ K I_,{,THRA.,A 11:22,, FOR.

MES. LUTHRA & LUTHRA LAW OFFICES, .5%’s_DVS.}

9″”

THIS WA is FILED UNDER ORDER 43 RULE.:{£;
CFC, AGAINST THE ORDER DATED 25.30.2008 PASIEEDA *

IA NOJ ‘ O.S.,NOK3221i2OO8 ON THE F¥LEH_'{}’E

ADDITIONAL CITY CIVIL JUDGE, BANfG.,s.’aLOREC1T’:’j{3CH_?~V

% 10, ALLOWH\EG IA No.1 FILE?) I3;’OR£)I:iR _;39

CFC FOR T3.

THIS MFA CCJMING ON FC3*=R_ “x’s})E~:iIS’S{§)’E~E_VTi%iiS:..;D2F{‘;:
THE) COURT DELIVERED THE FOLLOWENG; % ”

Learned ceuzzse1_f0r__the afipéiiaégf fxieéa széengdio dismiss the

appeal as the same; héd .

2. Thgév .rec<:rd. The appeal is hezebg
dismissed as fife: same hac§.b§$§Caifie-..1&ié'fi'iici::ous,

j sdlé
End?

“~v’LRS:’28082:()09;.~~