CA.1'€'as.?'0{? éiz 1701 0f£2E}Q8
is THE me}: COURT 0:? KARKATMLA AT nmeanaafi-<_:"'--
DATED THIS THE 513 DAY 01? FEBRUARY 1' 5 -
swans _
THE I-IOBPBLE. MFLJUSTICE MORAN,S}§;%x'*!';"A§¢.§G§U3iz§§§'--.. '
Comgang Amglication cf
IR . ::
Sompany App1ication__NQ'.'92Eg[ 1996"
Sampaxly Pétiiion'~.1'§'::igbZ3V3['§§£%??éIé' _
BETWEN: . '
M;'S. AGRO ENPUTS :.;:*;;'"2,. (1.19 L;Qu1::m.T:~:f;N;
REPRESENTED 'Q? ~'FH'§?. 'QF'FE;:--§£s.L~.L§i:3U'i:")§«.fI""(}R
ATTACHED TO HIGH ;»{:orj.r«rP.V<3::f 'I{,A;<21a:A'r*g=iKA
arm I~7:,{){}};3'..4ET"_A%'¥'E!F$G,"'1i<3_iN;1}§i'f_A SAD.AN'
KORAMANGALA; 'E%'1§gVNC1f§ E,(Z'RE~.34 .
._ * V ' _ ' - "APPLICANT
{(§{,31¥{?i}5e1{3V<}c§:Ii'é:;;..--
=_:s.e: ; 3.' ':%gw*3.SHm~:,i:A.R TRADERS
;'=;9:R*1%:L:z:R;§e« .9 EZi3;E:,E R_,
B.H._R:3;aD V
' V' SHEM€i_i<}A~i'S?j2G ..RE8PGR'DER'T
{COMMON LN" BOTH THE AP§3LICATEC31'\iS}
" ~ 5 .{B'*; SR: s:v..r3RAxs=~.sI~1, 2%DV{3G'€}MPANY. APPL,§CATEON Nof"/"0G;'2G€§8 ES FELED UNDER?
._F§'UL--E 90%?' THE CQMPANIES {COURT} REJLES, 3959 BY THE
ADVEJCATE FOR THE RESPONDENT FRAYENG TC? RECALL THE
.._ iI3§{‘-{BER DATED O3.G’?.’2008 ANEI ‘I'{3 ALLCJW THE RESP(}l’\i§}EN’§’
_ ‘TO F’§LE THE ST£1T’I§;IVIE.3NT OF OE3«JEC’§’§C}£’~}, EN THE ENTEEQEST
“{3F” JU$’I’ECE AND ECQUETY.
.370 ‘}*”‘0 0 “O
CGMPANY s’§PPLICA’§’ION No.70:/2068 is FELED UN§:ii{3_R*.
SECTION 5 0? THE LEMITATEON ACT BY THE ADvoCATa_:s:;>;1:e.V
THE RESPONDENT PRAYENG TO comma ‘1’;-11:: 1:>E:_~,A3_;’w.I_z=<:.;'
F'IL1NG '1'HE AF'?L1CA'1'I®N TO REC§s.L.L THE} C:IeDE::<*–.DA:§-:a§;:«.% "
G3.C3?.i»20G8, IN THE 1E'~R"E1lK'E3S'I' SF JEESTECE AND '
THESE CQMPANY ApP1.JCA'1*IGms""'c;<:a.rm:G
ORDERS TEES 1}A'{,'FHE (:00 RT' MASS ';{j:~»1E E*<)x§j.L<:9s§.?i1s§c;:.:
okbgg . V % This order éated be
recalled by fiiing C.A.Ns;7{3Q <.q%fie«apph§§fi§on ta
condone the de1ay__i11 is also
flied in
:2. V&"(§§3_,§fi£?%;M2008 is already
merged the: 08.2008, the ea3:'1:ier order
dated 03.é{3-'Z_%2{)V{)8' be recalled. Hence,
. & '?G QC-=08 are dismissed.
Sd/–
Judge
am/_ E ..