[By IN THE HIGH mum or KARNATAKA AT BAt~_l£%.M'.:. C}i§E A--.:: T T DATED THIS me 5*" My GF JUQELA %% 7 BEFG5§E"~~ L A we HONBLE MR.Jus11¢E MQwi§ssH4>4TANA5oL}oAa couwnv Ap:>t;jgt:AT1'c3§s: n§é.a;?%2ao7 TITI.C)N<«. co A BETW EEN; 1 1.
Bhamaxh Geld mmcs. U11§téd__i3)mpk)ye:es
Indusfrial”Co~npé:rfativc Ltd.,
Gorgaumffiéat
Kolar Goki!?ie1+r1s–S63._1′” . …AP1>LIcAm*m
” = ” ‘ CA5/2007
sh Lsmiteci
— (Government t>{.l’ndia Undertaking)
.Suvazfia Bhavan
% 1. K.,,G.F.~563’12o
‘ _’ ” 2 “K01:-Ir_l.I)isti(*i<:t., Kamataica Smte
Re-p,by'¢he Chakmaazv. as
Eiircctnr .. RESPOIVBENT .
VV Sri”1′.Rajaram, Adv.,)
1itigat~§oi1,A.he’4 permitted to some on record.
this applimtion is permitted to
title is to be amended.
.2.
CA.No.6/ 2200′? is filed under Rule 6 of Z T
(Court) Rules, 1959, praying that Hv@n4’blc.’Court’;m:ay be
phased to -some an accord. as addifiozaal _ A’
CA.No.993/2006. ‘ * _ ».
The above applieatieu ziayé
the Ccmrt name the foli0wing:__ .
% ‘
CA.No.6/209′? is Mines
United Emp1sjyé$f§’V }.§ii%.’d13Vs’:”11″;’a.’l” .:’L5o.ep;-grative Society
Limited, ‘crf the” Court to come on
As app;: ¢a:;tJ sort of irlterest in the
~ allowed accordirgly.
Sol/-as
Iufige