Karnataka High Court
M/S Gandhi Nagar Credit vs M/S M M G G Enterprises on 27 November, 2008
W? 11896/2008
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27TH SAY 0;? NOVEMBER, 2oqa_..____
BEFORE T
THE HON'BLE MRJUSTICE B.S.PATi};*-- "
WRIT PETITION m.;_1_359I:gQo8 IGi§I;¢I§-k;~;;
BETWEEN:
M/S. GANDHI NAGAR CREDIT
CO~OP-SOCIETY LTD,
N().10;'1, Sm CROSS,
GANDHINAGAR,
BANGALORE - 560 009.
REP, BY ITS PRESIDENT. .f',Z1_'jf'.,,I=E'rITI0NE:R
(BY SR1 M.KRISHl§!A'E2A _O, A;:>v.g2;Bs.PiI6*I?}--- ..
AND: 3 'V V. V
M/S. M.M7.._G.G.ENTET€f?RISES,_ .. ' -
No.10/1, BETWEEN 4TH %5 511: CROSS,
GANDHINAGAI2, BANGALORE"'--~~._9.
REP. BY ITS MAISIAGING PI4;,RTI.'--fER
SR1 Y.N;SUBRAMm*IYA' SETTY,
.1vI.pIGED;«"~'-:3 '{$2aI>'~.?~*'~. ..... ..RESP€)NDEN'I"'
. :'PETzI'T.IVON IS FILED UNDER' ARTICLES 226 85 22'? OF
v'i'v'HE' CO'I\_?STI_'T'L}'l'IQI'€'- OF INDIA PRAYING TO SET ASIDE THEORDER
PA'3s'I:-"TinBI*."IfIIE:{I«Iw::)N'BLE CITY CIVIL JUDGE, BANGALORE CITY
ON APP'LICATiD'_P~IU/S.151 OF' cm IN OS.NO.6103/05 iZ)'F.16.08.08,
' VIBE i'a=.NN-1.3,' II*yI.¥'=I'I~II:. INTEREST OF' JUSTICE AND EQUITY.
THis1.A:5E:'rITI0N COMING ONFQR PRELIMINARY HEARING 'B'
if " §ILI2:0II'P,.TIIIs BAY, THE coum' MADE THE FOLLOWING:
KK
WP11896/'2008
ORDER
1. On 26. 11.2008 this matter was listed fair
hearing. Though the matter Wajsm ¢a1Ieci’,””‘ti1£é’1ja “w,g3
repnesentation for the petitioner. Hofiztevfir t1ic3_ent. is <'5I":_iu$ufi;:T:e,
the matter was ondemd to be re'-'3is«t§:d V
2. Even today Whe;1;~* the 439;:-5′(? _ ‘i$'”v.ga}1f:(i; “‘”i31éV1’e is no
zwepresentation for the pef:it#is3_n2:1e z-..v.:’1″ circumstances, writ
petition is dismissed for r;;{)n5p:§;~se§:i;1ti:1:L. ‘ ”
%%%% Judge