High Court Karnataka High Court

Electronique vs Meera Bai on 11 September, 2008

Karnataka High Court
Electronique vs Meera Bai on 11 September, 2008
Author: K.Sreedhar Rao


. WW, W mmmmm mum uuuaru vi mxmmm men count or KARNATAKA man mum” or mmAmm mm mum or mmA’rmm HIGH cw:

EB figs §IGfi cmvaw $3 xaanawaxa, BAHsA3§fiEfa

E%§Efi TRIS THE 11″*§a3 $3 SEPTEMBER; 2¢9é ‘L

BEFQRE

EEE Efl§’BLE MR.JusT:sg K?SfiEEBHAE §fifiVE ”

$rl.A¢ fie ?3é as zaaéjf?

Ezztrxsyzgaa _ :_J ~,,V :

A 2ARf§ER3H1§*?rEM§,=,”‘””

RE$£$TE£EE”§EBE$ TEE”; –

PA3$fiEBSfi£P 3fiT{7′ ” i
fifififiiififi afiszxfis
fiI’HG.?; _ a:m K ..

s%&&IaA.a¢m§LEx; EST C3353
saHfiE:xAa£R;,” ?

&A§aaLeaEm§,’
~aEP;3¥ Ififim ….. M

< ' _ V@AarN£3 aaaxgaaa age

~.» '–p__,;~ …APPELLhNT
'A"§sg*s:i : Maassn & MAHEsH~Amv.)

'. ._s.-.-e.–~u-….–..–'

u" :mi mzzaa ax:

EfG.fifiKfiNE 3, Hlflfifl

£333 40, fiQ.23§, 93? 35333,

éfifi HEEE, B CRQSS, EGMLUR LAYQU?
EfiE$fiLGRE

¥$RKI§Q fif IEBIEE Bfififi

$§§E$§?E? §X?§ C§§§?EK,

5 L.uUK’l” Di’ KWRNATAKA HIGH COLE? mamwm WGEWE COURT 9? KRRNATAKA H¥GH COURT OF XARNATAKA HIGH COURT OF Khfiflflfkfifi FIEGH COW

$i3’BBf.’33?3’F§3’Z’ , BAREEALGRE
?RESEfiTLY EG.3?/R,
KELEEELI, §EkR MEG
QENTE

£33; 5:: : E. y $QN.?i3K£§E<1ABfi.IA;H+A33V.}_.".; " "
931$ cazmh. ES 5*ILEn-»_:;3'!$. %%3?3~~%cR.:9.c.
32 'FEB A,PPELLfi.'t€'Z' P}§AYEI*{E?$~~- TEA? TKI'S–HQ£3"BLI3
r:::3UR*§ rm? BE PLEASED.' =:e::x%" AS1132 THE
$3.353. Damn :2.3.2<;»s3 ':?2§'s:.sg::s.'M *§§Y"g'1'I-IE xxx:
mm. :::.2~§.:~§., Av_E;'LE)12.§?2.,._'~I1s?..'C«'f.£f§";v3«3;(}«;v3..'31E}59/'Q1 –
.?<n'£3Q'{.€i'E'TEI€G 33-3; -.1:;E::s.:=*a;z~z;;3:*mff;I*~£g%=..:CU*.:3E13 BGR TEE}

QE'E'EwE'iZ2?E.:.'¥ $33. 333 "m5§=""z'~z. z. ACT.

H§fii5 fig§§§1 ¢$fi§fig an for Qrders,
this [flay g tug _*g¢uzt"" dalivered the
fmil@fii$§¥'.'V* " "a*;'-

if§& _ R *a§§allant icamlainantl

§#¥éafl§t%fiffl]t$a resp¢ndent{acauaed; for
~,va$fifié§$$#% f§§ effenae puniahabla under
l%§ %g£.l§QEQf the ELI.A$t. The complainant
x §§ §> dsaler in aiamtranic goods. Tha

” f§¢¢%5efi fiarchased T.V.sets wmrth

aR”*a3.3$,3§Qf~, gaid Rs.i2G$f- an& fer the

fiaianga issuefl a ahsqua~Ex.?.1. Ex.F.1 an

yresafizatign is dishansuraé. Legal netice

4/

i cuum” D? I¢;&%NATm(A MGM C638? MRNATAW Wjfifii CQURT OF KARNATAKA HIGH COURY OF |(ARbEATM(A HEGE-I COURT OF KARNATAKA HIGH (30%

that the amrwlainant is a. unregister¢.ci..:””T..
fixza and carmat. maintain as c::amp1aint_§’ f’c3’r;–.:
reewexgv cat’ the clam was 138;»: ti’1ev*–«ft€§’:’_~.,I’=.:

.%.a*;:; is sauna anfl groper. §*<:V?;:er:{:_§i2'i;c;v3;3-;',"~

agxgenai is dismissed.

§$;§}*