IN THE HIGH COURT OF KARNATAKA AT BAN
DATED THIS THE 5TH DAY OP AUGUST 20.T1v~oj
PRESENT
THE HONBLE MRJUSTIOEAN. f
AND _ 1 i _
THE HONBLE MR.JUS'.-FKICEAPT$:BOPA§§1gI'A1:
WRIT APPEAL NO. i%3SS,'2Qo4'
BETWEEN:
M/S ASHOKA APARTMENTS {P} " 2,
3RD FLOOR, CENTENARY EU~1LD1Nc;.S - ~
28, MAHA1'MA?_GA:x1ADH1 ROM)", "
EANOALOR;;«-;'550-D01,' .
REP BY ITS DIRECTOR' _ A
MR. ARJU-N M'ME1'\E;3A,
AGED ABOUT62. _ --
S /O. LATE 'MADAIlDASP.MEN"DA '
* V' " % ...APPELLANT
(BY SMT. VANI H, ADV)"
1' . " AUTIE-iORI'£'Y
" -._INCO_M_E DEPARTMENT
"K}33.ND}?J"YA SADAN"
4TH FLOOR, 'A' WING, 17TH MAIN,
2-NP BLOCK, KORAMANGALA.
: BANGALORE -- 560 034
' ' V A RAM
337. UPPER P E ORCHARDS
BANGALORE ~ 080
'''''"._'___"_.,....o-'
.. A:~..'>', ~
3 MRS RAMA G JADHAV
W/O DR GOPINATH RAO JADHAV
NO5739, DEEP FOREST ROAD.
RICHMOND, VIRGENIA 23237,
U.S.A. REP. BY GPA HOLDER
CAPTAIN V.K. KADAM, 1, 0
DY. MANAGER, (SECURITY ._ .; , V A .
& VIOILENCE} AEROSPACE DIVISION A
HIDUSTAN AERONAUTICS LTD,
POST BOX NO. 7502, ' ' *-
BANGALORE -- 560 075 " .
RESRONDENTS
(BY SR1 M V SESHACHALA, ADV. . FOR. R1
SR1 V S HEGDE & M/S KESVY8: COMPANY, ADVS FOR R2]
SR1 T KRISHNA, ADV. FOR' R3 A _ 'V . _
SR1 NACANANDj&._M/S' JUST LAw'»,ASsOC:ATES,
ADVS FOR A
'APPEAL REED "U,/_S 4 OF THE KARNATAKA
HIGH ,COURTfAcT'§,PRA*K1'NG TOSET ASIDE THE ORDER
PASSED 1R" THE"v-W'RI'r»_,PE'P1T1ON NO.3011/1996 DATED
19/01/2004. *"~ *.'»,.
.=This C'Offiing On for Hearing this day,
- N.}£S'.i,P§'I'IL .J.; "de1_1'yeVred the following ;
JUDGMENT
the matter had come up for hearing on
ZZ6._.O7.’2C.)10, Smt. H. Vani, iearned Counsel for the
“Appellant submitted that appellant»->COmpany is Closed
V’ She does not have any instructions. Hence, she
I//_»__,…
sought time to ascertain as to whether the
appellant/company was in existence and if so,
instructions and make her submissions.
2. When the matter is taken up today.” K V’
course of submission, learned Cc;unself,oi*_pth,’e– appellant
submitted that in spite of making la.l_1l”iier bevst.’effort’sl.tc
trace out the whereabouts appe1lai1Vt~c’o:rnpany,
she could not secure the appellant.
Therefore, she is filing. ;for”retirement dated
05-08-$3010. per’missi”o”nw–‘to withdraw power for
the appellant.’ it
_;3″. ..rV_Vnernov’of.retirement filed by the learned
the appellant is placed on record. For the
reas.ons”s’ta.te<i"iri the memo, she is permitted to retire
. frorrrthelpcase at her risk.
4. This matter was posted before this Court on
several occasions from 08.04.2004. At the
the learned Counsel for the appellant, the
adjourned on 08.07.2010 anal’l2e;07.i2010.f:c;Viptaiaeti.
instructions. It appears that is
interested in prosecuting the””i«ease nxor has any
diligence to give instrIg1et_ion_sd.”£:I’1p’ “mpatter.V°Tal<ing all
these facts into considered
View that thisfisl appeal for non-
prosecutiori, –:i_ it ' .
For the f0:ceg4oingvl._reas’or1s, the instant appeal is
dismissedforlnori-pr os~ect2ti0n. Ordered accordingly.
…..
Eudgg
saf
iadgg
d it /bms