High Court Karnataka High Court

Devaraj Dhanram vs Firebricks & Potteries P Ltd on 27 July, 2009

Karnataka High Court
Devaraj Dhanram vs Firebricks & Potteries P Ltd on 27 July, 2009
Author: D.V.Shylendra Kumar Kumar
"'*w*" WW'W~'W  *ww"'wM-"twm-MWwW*w véwwwsw mvwwemas W2 mmmwwmmmmm vrnmww wuwww MW" mfl%E£fi%MfiMWW% WQWW fi~.a%.:aPU¥€.£ W? WMWWMEMKM WWW" %UM%§

.13! IRE HIGH COURT or KARNATAFQ: % 

AT BANGALORE
Dated this the 27th day ofauay, 2('_)'(.V)§ "  »« 

PRESENT. 

THE HOWBLE am wsncfi snémnnzm 

AND    
wan Hormnm Mxi'flJ$sTic:E'V'Am.VinD Kumm

Comfiant; Apfigaz giro 3 (if 2655--- 

Between: "   _. ,      

. 'E F!

DEvARA.wrHA'NRA:»1   ..
S/Q. --LAT_E V L {mama RAM *-
AGED AB'C>?;}'1' 701YE.%RS
'R!'V3'._#$5/€>&',x""-..      ~
LANGFO..RD ROAIlv.CR{)S'S' 
BANGALORE :55 " '  '

i

1.

APPELLANT

S r:i. 13′ Ramesh, Adm]

.. _FI3’¥WV:BR[£CK$:3§..PO’?YER1ES P LTD
._ RE.’-«P £5? _i_T_S’MANAGiNG DiREC’E’OR
‘ POST §30};.NO 22?5

‘FUMI{URN’AT1ONAL HIGHWAY
YESHWANTHPUR

.A BANGALORE 22
~ RE’;{;31S’FEREE) QFFICE AT
” NAVEEN COMPLEX
7TH FLOOR, M G ROAD
BANGALORE

D BALAKRISHNAN
s/0 LATE} V L DHANARAM
AGED mom’ vs YEARS
Rfti) No 35/4

m-in-K09-flsmi was mmmuwmumawfi EKWIKWFE &’Qa#”%iif’5L£”H{ifi”‘*1i~[.¥”‘ia$%a£””% NWSWW %WU%¥ MW?’ mmflfiwmwmmm %¥”?4fi%Wfi”‘I¢ WWWWQ WW W.cfl”1%%.£§WW%5€~#W§€%.fi’% 9£'”4€$’&?Nf'”£ ‘§aa’b«a”ia&’Ti’§5E ‘W-I9″£” €W”‘@fiflEW:9″%1S#”\}&fi’%.#% I'”fi&’h.fil’Wfl Mwwmm

IQ

LANGFORD ROAD
BANGALORE 25

D VASUDEVAN
s/0 LATE v L DHANARAM
AGED ABOUT 70 YEARS
R/() No 35/2A
LANGFORD ROAD
BANGALORE 25

D SAMPATH

S/O LATE V L DHANARAM A
AGED AEOUT 66 Vl§2A§”2_g’r. .
Rm NO 35;’3$. ” ” – ‘
LANGFORD ROAD
BANGALORE 25’

D Govinafm

S/Q ‘vi-hi} £5H}.N.ARgm”‘– ; V

AGED Agosyrvis ,YEm_f~2’s ‘
R/0N<5T'.;–1,' ':;OGF*E~': ROAD,'-
B'm;LAYou*1'v.*;

BANGALORE 53,’-._

S/’:C3.vLATE N.fiG?;vP§’)A SHETTY
MEKJOR ” ‘ V
122, CUNNiNG’H15xM RUSH

<.£3ANC}A}f.QR'E'.v52

— ‘V
1s’,’~o RN

;avI_AJ€_)E€~ _
NAVEEN CGMPLEX
7TH 3?’L{)OF2 14, M G ROAD

” AA .:3mc.’ALOR1:

‘s3:5″i~a:L R SHETTY
g s/0 R.N SHETTY
T MAJOR

NAVEEN COMPLEX
7’i’H FLOOR 14, M G ROAD
BANGALORE

QWWNE WW fiflflwflfiflfifi ¥’N%8’?'”§ %.eWJ$u¥W§,fi.<$;'_§?" Wfiflflfiflfifififl WEWW mwwwa WW mmmwwwsmm 3"W¥W¥"¥& mwm-m WW mmwewmsmmm wrswm mwwmw WK" mMW§%mmmmWw mnstwwns wmmwms

18

the parties and the appellarity-petitioner ~ V.
instituted a fresh petition ibr relief under V’
and 398 of the Act and the same

that is an independent question and”-is.t i’1as z1(,’)fi’1;i:Ivi1g” to’; ‘V

with the present appeal.

21. Likewise, the fmd;fi1 g.. gym in the
present appeal not the penéing
proceedings and it is
made clear silbsequem cause of
action, {lie in this order W11} have

no aflci say’ has been presented by

_ the very ‘appeHam:_V’Vbe1’o1″se the Company Law Board has to

examined on its merit and not based on

arse. V”ear1ie»1″j_v.zieiéeiepment er proceedings between the

V .part.ie s. eiartifieation, this apps-gl is dismissed.

Sd/-3
Judge

ad/-g

4 «*PJWk 311.5439