High Court Karnataka High Court

M Govinda Reddy S/O Munireddy vs M/S Smart Mens Wear Company on 1 April, 2008

Karnataka High Court
M Govinda Reddy S/O Munireddy vs M/S Smart Mens Wear Company on 1 April, 2008
Author: N.K.Patil


IN THE HIGH ‘1’..’C’UF.T C133′ FEARNATAKR, BANGALORE

IIWI’E.L”.I TI-{IS ‘I’I-L-3 1″ mm: car ;’&PRIL 2008

m
El
2
53!
r
m
BI
33-:

535

Q’.

I-

E-

C
F
2:

w
m
i
H
H
t”!

WPLIT1′ l”*E”I’T£TIf.III~I N€J..9C13.»UED06

BETWEEN

M aawzrrxm. RE1::~ms 5.10 Munxnxnnrr
WEED .FkBC3UT 60 5v:ma.as =v._ –
FESIDING AT 1m.ac1..-’01—.._ _ ._

13 1511»; :t~{3:.1:H TATA 311.1-c FARM

BhEfi$AH$U’I

E.F!i£€fIEéFs.LiI}E.E -23 g .~, ‘= ‘_j_~~TEfEI’T§:’TVI<3NER

ins: ski '?.2=$NJ;:E'V.~.. '

1 3-mg :.=:Mfi..:§L1r M
E3.' zcttfa
am 3 .. :9.."..**:1.~;r.:r%3.3= mum .. V
as e:: :::= .5; . F-.zs.13:.m' "

_ f:I?;i;:LE mgm
' "';l'.,-"x~*.'-'3'~S"'TifI-'.»:,'r':li'{ ~~~~~
'

1«a%';*-:.1:~ri:':*.3;s'.:;:r;:41s…§!;"_~v..ELi%;fifi:n.:tn::I'r1.r SUPPLE
. (3:11-1:.9:m1:_r.;Tra..A; (BEE$C£JI-E]
_HENGELGRE;"

‘1-tn”.-:1-m’. ~11 V3′
‘w. mmrnE$fi ~33 ET ITE £uAI»l$L.

7 as

2=¥;:s;.c–:::::”»’1’;=ar<:*r E3€EK'JU'TT."\T.; EI*IG'J'."EE'1~'4.

% " min-n1'v13IoN

I'IlL:l"1 BLILIIII urr I-uwvuurw-ran.— –

~ 2;» ==.sr1m "

THEE i”.’i-“=.I’l’L’ FE’1’1″.a’Z’3;T”.’E’C.”-N IS E'”.’E.L”£-IE! LTHBEP. lfl.1*.’I’If.2I.-..-
225 HEWIJ 3’2″.’ {BF THE CICINSTITUTIOIJ DE’ INDIR
P1″LP.YI1’~Z|’IE:’r “£”IL’J I.’JE*’-JLARE THE ACTTOI? C3?
‘iiEE:TE(3=35I3Z’4El’I’TI’:3 E’ A1111′ 3 IN DIECCJNNECTING PGWER

SUPP1.”i’ ‘TO sac:-1EI:eULE: FREMIQES As ILLEGAL mm-I

‘ii’r’E’J’I’£-IffiU’4’.” 3′-‘a’a’.?TH%.’l%.’E5..I’l”l'”‘ DE’ I.”..-3=’=.*”.’I.

‘I’HIEi 1;-m3:’r PETITION COMING r:.=1>a””‘F<3R.

TI-IIE3 1:m',. THE m1:rr:.'r MADE 'I'!-I131 FOLL(3jaEII§G;_iv

onnn:n»'-

I1′; 1:11-‘a :i.:n.ata:n1: ease-“,,_. :’i.ui:Li.’c:r1a«fi:}”‘3::-5.-.32
acaught §f<::»:t: dasanlarratiun gction
at the xafipmndanpatgg a@fl 3§jfiifl§i@§Qhfiacting
pwwax augply €£éfl"%E%Q 3§h@fluie; premises as

ill agnl at*a=:i:v'V':a:it'ha;=*§1§ Further
112:2 ;-mu.gh't; , " .34 V tciirefitin" tha
.reap:mru:iaa1ut_:£_V it x»s;'n«':1 '.'.'~J.Vt-.nAA*:;»}a£E=h§-are pcawar supply to
~1:aA.x:r.=:IAf1xisI:e.*-.*=z.'-'.; in the interest of

matt: ia take- up fin:

‘III
I

‘abiaéiia,-axfiizisalm, the 1-aar.-maci counsel “gs:-.*:a.’–.a,.:’.~:’..*'”‘

pentitimn-521: Sri B.L. Sanjeeev, has filed

::is3.t»:.4«:fl 1.4.;:c»oa stating that/ the 1″‘

‘image-n-is.-.m’:~ 1153.5 xslepuzasitrasd the tzatal arrears

/
/’_ZL_..

I

§*yabla tw tha 2″ an% ?” rawpcndenta Tn that

efifact, ha, has produced. thfi a¢knowlé”§améfit

anfl. nm- dug wartificate iaaued by the AEEf ”

(Elemtrical] 5~2 5ub*Divi3imn, Bmscau, Wil$6n

Garden, Bangalore, dated 29.9.EQQTI’« In vié# x

3: payment gr all the arraars ‘afia “to”–fiha

the patitiwner flmas uznmtn”-$ufiv;vé ‘*fo:

canaidermtimnu Yhe 3tateméfit’m$da_;nftfla memo
dated iaauzoma gum =tha§ mg; due},aartiricate
iaaued by the? 3EE””iEl;5KEj3_’S’f~Diviaion,

Ails¢M Gatdan;”flgfigafars*i$-placafl an record.

Aemmrdiny1y,M thgq”wfifi pgtitian stands

diapQaedVQf”a3 havihg become intructuoua.

ad!-g.__
Ind-9°