High Court Karnataka High Court

Kirlosker Batteries Pvt Ltd vs The Committee Of Management on 26 March, 2008

Karnataka High Court
Kirlosker Batteries Pvt Ltd vs The Committee Of Management on 26 March, 2008
Author: Ram Mohan Reddy


Inc: I: nun:-can

— ———— — —-.—u.-‘-.—-.——- «an II —upqp-n- ‘gun uuwgsuunwuprggwa -. qgugyqgqgu ¢.

III”Il’l ‘r’ucr”unvar- I II

IN THE HIGH comm cm I-ramwrmca AT

flatad tl:Le;?.6T” flay of Mhficfi. K008

:BEFGRE:

xamwmmn _
KmLr.3s1«:ER BA’1″1’ERIEB

‘[.I.lllH”I.T , mm-s nmmnn Am +5.-«m-“12
n..I:’nru1 .lJi.D r»…-.1:’.t’m.–_’-:..« n1. ,r°\..-u:LIL 1!\..a…m¢«a|._ ‘

YAsHwAN1trfl=uR ‘Bfl’_;NG£’.I£}HE 22% 2
HE P. E? rm Mammnkn ~Bfm.r1:NCE 1; %

P ‘s;:_iv::« 1{k%1?A1m:3u:2.A;;;LA.1q
man nBmIT%4a1*ms%% % % ‘

R.§’:’x’i’ F’v’i*.L’1’fi.,
‘#181.-ETWAEéITHPLIR’ ‘fi?LORE~ %

[By re; P P, Anva.)

” -:15′ z«.»:.n.z-m=r’.3.I?.-zt.»:1-rat:-1’1″
* ‘ mm 1133- -1’4IAHAGEh!E.NT or KIRLGSKEI-7.’
TETVESTEEEHT rum F’I1VI*.FLI*i£”:E J”.!’1T:’r.,
“mam” mmnmus 11 FLOOR
” x _.J.c:.E-xzzam BANGALORE 2

“I*’£iRLOSKAR INVES’I’MENTAND

; FIHRNCE LTI3
‘T I-IAVII’i’G ITS RE-GISTERED DFFIGE AT
‘EJH”IT’!’ BUILDINGS II FLOOR

Tr”‘\’£’.I|1.!”””h.& DLIY -J!£’1’J*”|.1′.”.’J H
“J ‘W J{“L’|u’£’I .l..?£1.J.’l .fiL.hf’wI”J.’a ‘ 4’5

I~?3EP’.. BY ITS ELUTHDRISED SIGNATORY

“$.50
l’\

.. …._….1, w-_.,-__ –.._-_ _v__… –_ -_ _-_———— ——- ———..’ ——–u– — —–u.u—–urn—-1 —ya; -urnpuun 1′: uusgzuuuu-nun-|:’.r’ ujufiuj @333

J G JAYARAM

‘l2l,’E!dT:|r”‘I.IT’l’\’l’.”I!|’l’|£”&~.
…n.::..- ma»,-

DFIJJI LIB! I.’

‘1″!-II!-3 .#.,PP1.»ICATIO.N I:-La FILED UNDER RULEa fi:& 9Cé1f% 1 L

TI-IE cmmmmm new PRAYING THE.

cx:a=1.:m’r’r’.E=E or-* Mmmmmnmm N»z::s’rJ*m J;’JIS_P-DSE .01?!-_” L. I
sm:.Is:= ma. wrnrmmsm ANY FLAT Egmnsum

fl.F’A1?.’1″‘£!.’-1″I”.M AT EEQEUR M!£!.1\! E0.’-..T..7fi.

-‘m..:_ ._ ___1_’ __,.._.’ _. __ ______’__.__ ._’..,.’x In — .1 _- ;.L L.-‘-,.,._ “2, , , :1
1: mass :Eap;J.a.1uuuu11 301111113 011.1 11.71’ t11K:I«I&tI.:1I.tE”_1_.l.1lJ.gbIlJ.(3I1t

this flay, the cnurt made tlm

wapf-51?”. an 1 9.3 42:. m + ..rfl.er 5.? aka}? af
sale L.II amrmzs mi” mnzgzranjn
2,. ‘in K :’°”.e…r:.}ma:1 !::FP..t’E’»fial r.m1…..’**-9.51 far tlm afiplitxant

-V ti.91£e”~a-.1_Lf11;t1iL.’atinn is rentiersci

T :”..’*- 4 . ,…: …. :……..’….. :. ………1.*…… – ._ :..
‘” , n”5I9.u”§. x::n|..u.§’..’:-“1’1’I”1.I.1:araI¢.I.Iu.JIJ.1., ‘(hm EFPLHJEELJ .13

lulu’ ‘ V

Z ‘d11$t11isaed am having lzamome infructuoua.

Sd/-L
Judge