Karnataka High Court
Government Of Karnataka vs Sobha Projects And Trade (P) Ltd on 24 August, 2010
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 24TH DAY OF AUGUST 2010
PRESENT
THE HOI\I'BLE MRJUSTICE v.G.SABHAHI_T;'~~--~f_g;_.'..'._[:
AND
THE HOWBLE :vIR.IIIST1<:E K.
MISCELLANEOUS wRIT4NO.2;2_S"OF 2o.II3fA °
WRIT APPEAL NO.419S OF'=20e9 LOWEST/-RS)',
WRIT APPEAL NOjf3'II_4"O'F
2_(')ATIC)_{.EGi':'~4EfST/F{V§)"vV
IN w.A.4195g20o9: :1 "
BETWEEN:
THE GOVERNMENT. OF.KAF<N-AATAKA'TV._
DEPARTMENT OFREVENUEV
REPRESENTED BY=.ITS»RE\/ENO"ES.EC'Fr?_ETARY .
M.S. BUIIDING, BAN-f3ALOREe 5.50001. ...APPELLANT
_ . (BY SR1; 'R KRISPIi\I--A,VADDI'TIONA:. GOVERNMENT
.___ADV_OCATE) ..... ..
AND? , ._ , . ..
SOBHA'PROvI'ECTS--APID'IITRADE (P) LTD.
"REGISTERED UNDE_R'f]HE COMPANIES ACT
HAVING ITS OI*~"EI<:E AT NO.211/19A
«. If-1.5'? MAIN, 2'"'"'CROSS, SANJEEVAPPA LAYOUT
'CLV-;RAMA,N NAGAR, BANGALORE - 560 093
--."'REP~~B'*.* ITSMANAGING DIRECTOR AND CEO
DR ;v1A.DI»~ILs NAMBIAR
- =-._S/~O...~ LATE SRI RAGHAVAN NAMBIAR
AGED ABOUT 49 YEARS. ...RESPONDENT
(BY SR1: JANARDHANA G, ADVOCATE)
IN W.A.314[2010:
BETWEEN:
THE GOVERNMENT OF l<ARNATA:<A
DEPARTMENT OF REVENUE
REPRESENTED BY ITS REVENUE SECRETARY
M.S. BUILDING A = _ I
BANGALORE - 560 001. .._APPELLA_NT-., I "
(BY SRI: K KRISHNA, ADDITIONAL GOVERNM'E{\JT . I
ADVOCATE}
flfl
SOBHA RENAISSANCE INFORMATION
TECHNOLOGY PRIVATE LIMITED
REGISTERED UNDER THE COI'-'¥PANI.ES ACT""" v
HAVING ITS OFFICE AT SRIT HOUSEV 5 I 'I
NO.113i/B, ITPL MAIN ROAD "I '- I
KUNDALAHALLI, BANGALORE -- 37. I , '
REPRESENTED BY ITS MAl'J'AGINGV.Dl'RE(:TOR _
AND CEO DRMADHU N_Al'4¥8._IAR . _. _ __ ~
S/O LATE SR1RAGHA_V2ANr§IiA'M5I.AF% I '
AGED ABOUT 49'lY'EARS;, I"?-2 ...RESPON{DEENT
(BY SR1}. JANA ,=ADV_OC ATE)
THIS MISCELLA:VEO'U_SIVVRIT';-IS FILED UNDER SECTION 5 OF THE
LIMITATION ACT PRAYING. To CONDONE THE DELAY OF 96 DAYS IN EILING
THE APPEAL; '
._ THIS IvlIE§CEELEAé_NEOUSHVVRIT COMING ON FOR PRELIMINARY HEARING
THIS DAY; V.G...Vs'ABHA'Im' 1., MADE THE FOLLOWING:
ORDER
g Slntiez t?.I’Ve’r’e. was appiécatéon for Condonatlon of detay in
4: Ithe~…’apDeaf and the matter has been admitted without
I”AIj-._CO-riSICi’etiIrTg the application for condonation for deéay, the Order
‘ Ad’atIe.dIlS.2.2O1O is recalled.
WI’?
\Ne hokithatsuffidentcauseisrnade outforcondofiafion
of dday in fifing the appeah I3day in fihng the_§fib$éffi3
condoned.
Appemésadnfified.
% Tilfige
‘ –if -T1?~_&Q:é
KM