High Court Karnataka High Court

Mr Govind Jethani vs M/S Ramya Housing Limited on 3 July, 2008

Karnataka High Court
Mr Govind Jethani vs M/S Ramya Housing Limited on 3 July, 2008
Author: Mohan Shantanagoudar


aria _;2’1mI:=.’a.x, mv. ,3:

flV1H{EéEW.26’i3. _C%v1?’2OC§8′. 1 V °

2-:5; :sz:rm-an 331% ‘- _ .

W3. :3.A:t::2:n24.%’1.;:E’I’!~:;=;:%a:t’»–..”
ASHE fi£muT,6?,?EAas » ‘
Rik? aQ.§Q4, f”__.’. a_
Eamm P.E?3Ifi,E§é;C’;”‘5f’–.._ >
IfiDIF *~- ~
fimfikuflw. A 56::”s;ca:aa’;.–,

I APP-L.1c.wr
ifiy $z:i: =}%. “cf §

w”_é§ minim Hmszzaa Lznlwsn
_ I-E23 ‘*1;:,;1::;uIv.mT:;v;::>’rs2 ——–
V 5?? E3F1T.IGIAL hlaumama
>KEw3&;?ALiil’§i}5ig”vI3″‘P:£s3E F Ems
‘ 3:223 Fmmm E;-J’-K
;&’P;E§S.E.L€!RE – ;’Z=60U3é maven!!!

…..a-a-u…..m.n-…

“‘..’x;:-zrxaiazaxn FOR THE 2wFm::;wr H:-as Mann wm
§E?L§C3’1.’TI@N EHJEER 3.353433 3 GE’ THE COMPANIES
.4§VC§3§5′;R.’V:l HULE5, 193?, FRRWNQ TPERT FGK THE REKSQN5

$?ATEU THEREIH THIS H$N’BLE CfiURT fihY BE 9hEh$ED

zzzzwzmazm THE amraaziw AS mrrmmzu ‘PG mmxmmws
‘ IN SEER?” AP§LEGATEON fifi. 834 G? 2002 ENE

\ul\I\-III-J’LI\II-l\l .ll’\ I\lf’Il’\”‘\ Ll£\IlJ ‘bJ\lII’lUJLI\l\-l\I JI’\ l\lf’II’\”\ I_I£\ILl \-I’ll’-J’I\-l|I\I\ul\I II’! I\lf’|lN

¢nul’Anl\1|.l\l|…l\I I4n.. Iiuahnilnlih sum-hula u..nuL.I’I|..nI\lI.i\I Ilh l\lf\!\”‘\ lI£\Ill

fifl&NECTEE MATTEE8 SISPGSED QFF QN 36.8.2865
MAED J3:..fi¥ Px£*3flm{E}RE-H AME FHRTHER, DIRECT THE

R.,E’.:.’~’»I~’I.’3ff*3}2!E!f~FT’ ‘rm 3:4-;Er.:U*s*E REGISTERED SALE BEEBW
FRVQEE QB’ THE AE*£’LICAI*4″? BF ‘I'”E-EB $£3IE-IEDELJLE FRGE””ERT?f–._’-.,
asmzazsxzssg rm mm, as was AFPLICANT 2;. –
EEvi’I’IF:.E swam t::e::r:~IsmER:n:I’1m~a 1:1 mvaun 01* r»:_;’£::4′.” ”

I-§Di3SI£siE”« memsn ma ALSG mm ann:Txoh:.%”‘2#a§e.;:r:’r

my R5. 3,.»s2,7’m’:2;- wzxwnxus _.r.-$1.9 t*0.g;_
§§I’.*3::II-R3′-§J;’5I!\:E;§ ‘ms LIABILITY CRE.R’ffEE _3*:*«1,1s5_{s. V._3=:;~’-mfga
Hausmn; LII!-€I’E’EE3 1:»: mmu:-c 03* M

M53 ETC. ,

W12 ccsa-wmav A9m.x::A’r’3:,«:iz%s–%, COI«§’£ts.1i:;’=. .’:?3h£ ‘ s.-401::
mmspmsc was mm. mm mum E~.:aLLsw1z~:s:ii-

Bent}: ma xemzea Mmgzgm the azrder
pa3se& in Q mum
aama::a{:m a¢ug%%ua : no the: pram:
apphZca1:t.: *?1″}12:.f’ is aha am of the flat

cawnar. Hifl ,q’:§.;’L7n3’lar as that gf appficgnt in

matw. Heine, it ‘3

amma ordm: aaamsm August mm passed

VEiv.VfiL.!i[c:,.834,!0’2 ensures tau the benfi of
. . ‘_ fizz; ‘agpficaat aha.

J AA.V5:j’.’LE?4;.§§Zl¢2fig’B8 is disposed af am–.mamg1y* .

*mn,.~’-18 . ‘Z3’. :33

Sd/…

Judge

-.unn-\ nu-nu nnzwrunauuu In iunn-\ unuu wuuuunauwu _uv\ aunn-\ un.-us”: uuugunnuunn :4-\ uunnn no-um x.«m.n._;….._… .. u…-…….. ……….