IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 215" DAY OF SEPTEMBER 2VOI:O"».'_ PRESENT THE HON'BLE MRJUSTICE V.G.SAB.H.I§I:E%IT:~A.T.::: 3
AND I
THE HON’BLE MRS.JuSTI_CE l$.”*.(.”‘I’JAGA!’~tTA;T:i:ft’E\iA ‘jg A
MISC. w. NOV.TS9VE}V’65/20:10
WRIT PETITION_’fNo.;:_e1;V3Og–«2{_g:3_,I,;g;§ GM-CON)
BETWEEN
1 M/SICHI_T.RfiKALA—1NVE.STMENT
TRADE A-N55)» BL=SIN’ESS«FINA}NCE LTD.,
COMjF-ANY§iII’NCO.RPORATED UNDER THE
:’COMPA’NI,E.S ‘ACT. 1956, HAVING ITS OFFICE
AT S.YNOIc.AT.E’I»HOu”sE, MANIPAL, UDUPI
TALUK, REP. BY, ITS DIRECTOR
SRI:T. SUDHA!(AR:PAI
S.RI…C_T. SAUDH.A%§AR PAI
ACjjE_D’«.A_BOUT 57 YEARS
S _ “D.IRECT’O.R, M/S. CHITRAKALA INVESTMENT
. TRAxDE.T’AND BUSINESS FINANCE LTD
I V SYNDICATE HOUSE, MANIPAL,
IJDUPI TALUK
~ PETITIONERS
5]” x_(;By. M/S.: GOUD & ASSOCIATES – SRIYUTHS G. SHANKAR
‘1_G’C-UDA, GURU PRASAO P., TRIMURTHI B.S., ADVS., )
SRI PADMANABHA K
AGED ABOUT 48 YEARS
S/O LATE SRINIVASA RAO,
R/AT ” KATAPADY HOUSE ”
NEAR BRAHMASTHAN, PADUBIDRI,
UDUPITALUK —
1 5,._RESPON’DEw§\iTx _
MISC. w. No.9065/2010 IS:’.__FIL_E$3L}4i’i,L$iE.Fl”-‘:)RDEVEi<*.:5
RULE 3.7 or THE coma QF CIV'1'L. "P–ROCEDUF{E}' 11903}?
SEEKING TO PERMET THE PETITIONERS 'Toj'v_A5r:,END"THE "
WRIT PETITION As STATED THEuREIN'.._.
THIS F'/iISC.W"–C'(3MII§iGi-,C)'N__=_iFOR PRELIMINARY
HEARING THIS DAY, AiIMSA'Ii3T§?iIAHI]§+–ffjgig. MADE THE
FOLLOWING:*,…::
R
HeaTd…_V%% . V’
a”ppii¢atE,Q_{1_éfor amendment of the writ petition is
‘a;Ei’0wec!,,V
Séfigf
§*E§é3§”‘*”‘é”
suma