High Court Karnataka High Court

M Gopal vs The State Of Karnataka on 3 April, 2008

Karnataka High Court
M Gopal vs The State Of Karnataka on 3 April, 2008
Author: Ajit J Gunjal
{N THE HJGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 03" DAY OF April, 2008

BEFORE .

THEE H()N'BLE MR. JUSTICE AJIT J GUNJAL

COMPANY APPLICATION NO. 167/ WOB

IN

COMPANY PETITIGN NO. 154/2092 V

BETWEEN

1

M GOPAL
s/0 LATE MUNINAGAPPA

AGED 54 YEARS

R/O 510.413, 1311»: (mass
LAKKASANDRA % , % .

BANGALORE 550030 V V

P NAGARAJAIAH _
S/O LATET PAPIAI-I’ ‘
AGED 55 YEARS E ,- »
No.70, PILLAMMA B~m’~;’:i%;;,._
2ND CROSS, SRIRAMPURAM _
BANGALORE 5;50(__r21 ‘-‘1,~-. *

H N BALAKRISHNA ~ % .

s/0 LATE B NANJALAH _
AGED 57 YEARS. , _ ‘
NO.,-U.-T(‘?, DF§AI§.LAKSHMf Nf–£–.–AYA
8T’H._CR’0SS’, L.re;PuRAM
BANGALORE. A’ V

C3′ YALLA’P__PA,, 53 YEARS

i’J£).I33, THUBARAHALLI NEW EXTN.,

‘ ‘vmjwfirrtz FIELD”, R.G.I-IALLI POST
:3AN’GA1..0R%a ‘AS60066

LG 3fH1ie~?A1}§I-1
‘ s;0–M GANGAPPA

” V AGED SSYEARS

‘!§’O.»3_.’.’5TH CROSS, IST MAEN,

“‘ KRISHNAIANA PALYA,

NGEF EAST, BANGALORE 560038

figs

Counsel for the Applicant has filed the above Application under
Rules 6 85 9 of the Companies Rules, praying that for the masons stated
therein this Hotfble Court may be pleased to pass an appropxiate orders
protecting their interest while granting permission for t1*ansferxing”‘the

lands of the factory to the entities like Bangalore: Metro,

BI’vYI’C3 in the interest of justice and equity.

The above Company Application coming o;._1.fo1f_QIde_”: ri§ s:fs’y,’_”theve- ‘A ”

Court made the following:–
onnmn ‘

One WCCk’S time granted to complsr office__ ” L’

which, the matter stands dismissed to Beach.
List this appiicatkzn

SDI -JUDGE

Ase;sTm°’5*@%