High Court Karnataka High Court

M/S Bharani Hydraulics vs M/S Metreat Products on 14 December, 2009

Karnataka High Court
M/S Bharani Hydraulics vs M/S Metreat Products on 14 December, 2009
Author: Anand Byrareddy
E
IN THE HIGH CTOURT OF KARNATAKA AT BANGALORE

DATED THIS THE 14"' DAY OF DiECEMBER,2Q{}_§~.._

BEFORE:

THE H()N'BLE MR. JUSTICE AN,AND."}§Y"R';5§,E§§D{jY  " 

'WRIT PETITION No.2()()5S:'QE3:1é_()Uv7  _

BETWEEN:

in

1.

M/s.Bha:’;mi Hydmuiics. _
No.22, Next to Kz,mg()w’i EViéct:’_}3:zf’ie1V(1′; ‘V

SV:'”E V.’SVt”:’i–\..ri::§5r1 :1 :1 . ‘7} V”

[J

\-‘£1l’]’)1fd..” V.

P1*a.>p”r%_¢t(>1f, V’ _ ”

. A {Zed z1″b<),u1"5I" Yé.-2:113'.

_~ ‘ Sch 5);” L:1tE”‘I{21_:iE_y am :1 :1,
_ ” I\/IE./”§%.B’V’h;1:_rz:né Hydraufics,
to Kangovi Electronics,
_ «G21i€:1.pz1tiii»Nagal’, Ii Phase,
I3c’e.¢1jy:;i;.,_ {3ung:;1l0:”e.

M/;<::..Mv.izaaamées,
" No.22" Nexi to Kangovi E£k:ct:'011icS.

§C3:1:'1z1p3.Ihi Nugal'. II Phase.

Pcenyal. B;mg21i0:'<:.

Rcp:’c.sc11tcef by in P:”op:’Ec:£a_)1′
Sri.Rar1gaswzm1y.

%

-1
w:’E1ten smtemenl beyond l|”1e_p:”eseribed period of 90 days, which

had lzipsed. \’v”;-E5′ re_§ec£ed. The:*e;1f1’e1′. the apex c_LSu:.’f”,li2z.ying

rendered a judg._:_ment in Salmn /l(11′()(‘(lIé’.s’ Bar /13»s’_(}¢.’ir’z£1}h:’M T_r{m.i’!

Nada 1-*5. Ummz of In.dic.1, [LR 2005 WE1efeh}* V{vhe”1’ig0u3′ T.

of the period preselibed to file. l’!1ew1’i{t_en stj;i.t?;’1’ne11’I
down. the petit.’:one:’s made a 21pp1ie’2:1_in”n ~{inde,r Order VIII
Ruie (3, which was I1n)1’0_}.)}’}I_)se-3 by. :’eé.;”p(111der1t, Seeking to file

the wrétlen .s’1aIem_c:nt. H;:we’v’.e1′.-.:l:e C{_5′:.:1’t”‘–‘o_eii_)w having rejected

that ;:1:;;j’EE.eatéA:.3h.. tI1ef:~§fi’/iti_iiL1n’e1* is._’h’eTf’0:’e this Court.

4. T”11._i4shhcg’)L1E”:, in {“hje”_.”f’i:’sé in.<;1anee._ has gm.-mied an order of

«_ sta_y5':st;1yuEng ail f"Li1"$h€__1_"'§?a1"()(:t3CdEE1gS in the pending suit. Hence, the

' peiitéQn.. '1'sn ho\}v–«_tc1ke:1 up for finai disposa} given the facts and

eirei;11nstanL:é:_:<A.';

Having 1’e;_za1rd to the delay in the petitioners appearing

bef(J–;’e {he c.0uI’1 and Imving the order placing him ex–parte set

aside, it was appmpriate than the peLétione:”s’ request’ for filing the

vszritten $mIe1nem ought to lwave been eon,~;éciered while pfaeing the

6

petiiiuners on Ic1’m.’x”. The r«3_jc:c1ion of the appiicatioui1′;._a”‘;::;1it -£0;
1’ec<_)\:c:'y of dalnages appears to be :1 very st:'_éé§'ge'11§V_'j:ne.;1S_1i1'::,

which requires inte1'ft:rence by this connftp.

According:ly. the writ pr,=V1i_§'i0n i;g.A;gi*lVs;wed'; ."_T'h:%;a’é’:’\s:L’»
application seeking permissi of Rs.2.()(.)()/« by

the §)€Ii{i()l1_€.£7S .§() ‘Efi§:_-.’1’e:;;3::)_:1(:ig;nt31 the :1é >{t date 0fhe.a1’ing.

Sd/1
Iudge

n