IN THE HIGH mum OF KARNATAKA
DATED THIS 1m: 711* my OF A
BEFORE ‘ x A 2
THE HON’ELE % %% k %
US j rm. _.’i’§36[ 2Qfi[§§_[}
No.10, Bimly Fields if ” I
{By Sri 1
%
mcmm Ltd.,
Kodzu’Iba1,_ ‘ agarsgaam-svs 003.
ixzcbrporabrd under the
* 3!’-ct. 1%6
‘ Sri L.V.Kudva. …Respon.den1
Banal, Adv. ,1
% ta act aside: the ordcr dat-ad 12;15.b.2oo3 passed by the
‘ ~ /appellant herein levyitg Rs,f28,762/- tow intarmt
and damages and for refund of Rs.14,3B1[- deposited
by the responient ham-£11 with interest at 24% p.a. till
repayment
i-I V)lV.lVNuV)I an um–
. …… . u1..au.anIA §.dIlV”: nnmlnlnuul HIGH COURT G KARNATAKA HIGH COLRT OF KARNATAKA H35!-I COURT OF KNNATAKA HIGH COURT
‘This apmi azmang an for
Czsurt dafixaarmi {ha-3: fcaélawfig;
:.}”§}DGZ§EH’I’
In tlzis apml. rim Ca1’35%>:’&l§,i:’fifi ”
fiallnwing qumtézaxzs sf 1aw:’»._ ,
a) whcfiwr egzgaiig-§ é,i£n3’Fn}._i3.&ain?;a§mb1e as
agazmt ma the E’8.I.Ac:t,
bi V\;’}1%éf:.?,1é.2:- man that
esieky in payment cnf
ammii ma tmezier tine
ig-mi;n :g wagm” rm» the period Jam
” ‘V i:;+:s’Q.s:.m?::$cr* 19% ?m rekevant mmfiaratimn
Ewarirmgimmt unéer smmn sgfsj ar the
%
smtutfiry fimmt. undw Seaway: 3&5}
ia mt Eabla ‘ta be Ezeviad fer tha éclay $11
::ca:::m*ibut:i1::n belatfiiy?
GE} Whfiflfif Kim Imurancae Caemffi crmd in hafimg
timtthm-ewa3zmwifiL1idae3ayW}1ent}1e
g\9 . pg’/w—4″”*””‘Q”‘** ‘
;..u-.uu ur nu-uuwu-uann mu!-I (..’UUil’fA (3F.,:i(ARNATAKA HSGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA H¥GH COURT OF KARNATAKA HIGH COURT
mggndmt gm mt. axpisefi tiw
fikw §at:i1:i:tr1 was dia=§me& 5%?
:5} Whathcr the mm 45_-.A),_<2rdr:;19
the respaxfienfa O .
fiamrmt am. _ V _
:3 Wham the; §:;:.i~iad$c*m?on
{:53 dim 4% emf
the 3955?
for E3′ « * «
3. Kg
far §m~p-asratinrz auhzfi that
shcuid mt have mtertainafi sing}:
§ rssf mm azdam namielyfi 1) an ardfi
cf mafia fer pagrmmt cf sintazmt 2} an order
ti: ievy af&ma.gas.
The Crzrmraténn ms. mt. mama this question
B%re tk E£s.I.C«aurt. ‘I’he illorwraficxn shouffi have
mk qzzeatian ‘befnra ma E31 Cfiourt and shcuici
N 4
..–v—nun 7.
………–..n.».n rll\.’I!”l uuulu A ur,_’:nAxNA’IAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA H363 COURT OF KARNAIAKA HIGH COURT
haw ohtamw an esaréar. The Ciiermramion ha aa-
55:: mima this sq1.z&&sn EH the ‘7’.:3:;?e5
permit’ teal tn: ram this q*sxmiix;2.:a__bu::f;::i”cT”
‘I”I:’xmfure? quaastitzan Hail ig 5.__§a’ .
Elorperaniazm
4. Rg.Q..I’%’o.i3:
at the agmrmzaa a
aum af R5 in tau: qumfic:-1:1 by
{ha vV.E’;j$fi;§§E:L’i’$?]§ wag héore the ESE
happfimfimn was awmfmad
an E8} cgufig and re nmmm as ?3;1a»94.,
m%amOw:amg the csrfier mama. 24.4.1969 and
Caorwratsien $9 amass ammznt; mt”
aftm gig an apyammigr m mnpbryi.-aw. In
V of that dkwvtian, 3:11;: ilarperatzistz aaamsw
“ii anfi maée an ardam éirechng’ tiw ayphc-an’ i
‘ pay a sum sf Rs.12.?’?’§,! – as mntsributim and the
safiozdwwaa rami’I.=e«d, by theempJoyari:n the!séEaz11:}:1 af
March ams. Tm erwleargmr mach cofifiibatian. in two
Emtaflmenm, R$.6,fl[— by firm: iz15ta@am anti
NO Cg:/’__,[;a,,5_.
yuan Ur KAKNATAKA HIGH COURT IQIWKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
£4!
Rs.6,77§;- by smad irzstahnaat. r,
reueiveé 9. &%nd mtlxm fir paymgnit cf .
Ra.22,51 1;— and dammw 0f Rs.t5,251
‘£’ha zearmd Judge G§ ‘rim gs:
czcmtributinzl was Exam
by thn Qarwrafiwn an
dander} tldereznb vgsafas 3. mcxnth
. to gay
5. sf than Act. ifi cigar.
in term gf mnwihunian 335 mt mid
it
” _ aI2′:%__’§iw;_–date an 51¢’
u
‘ it ‘bawmsa zine, mnpalnyer 25.5 liafilse
that: rate sari’ i2%, awn at highay rats cf
1% §, ‘rim mam 3&1}. mt wrcwd the
rm ¢£ im~m: chargexd by any achedukaé bank.
5. “I’3r1ia cam in W.F.fi”m833}.{19’9$ am:
Wwnxzaeted mmm dated §2.s,2ms2 mg that paymsnt
mf irztsexmt uxflfl Kim ‘fiat is mxfiamryfi 3’ them is anyg
_f
6″ is A/’£/y/L,L_…, ‘ ._,
in the $5.33 an hmxé, tins mr:1i::’ibtz}:?1a§$j’:a4:’_:’n¢;$*a5
instaiimenm by tag wd 35 gsgmh O F”
tn avofii wit cf
that girder af ESE =I,:_:§vj.r cf fiamwm
am xzaat mfi
rug am empbyer is mt liable
‘E6
“”” &d 2:: E33,! Cimlrt fiat
af’ liability at’ amplayer ‘E9 pay intwaat. in
iigijt 9;Oam ammmfiana mag in this ardw mtxi in
with law.
% ” is aix-med In aand hack the remrfla mm
copy sf ‘£2173 mafia:-. Sal’;
Iuclge
vulu ur nnluvnlaltn HIE.-ii-I COUIH: KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR?
& by cxrdm fiatad £12,2¢3%,
, that mmpkyer Ema mgdgg mt:i3.’i?ae{i§;§§>’i:::i;13_ tafifé” .
was :29: fiefifiam itziasnmiace-i’Oi__£:«1:; ‘Gf::t.f”1§”E»fl3:?;10y31’VV: ”