High Court Karnataka High Court

M/S Indam Travels Pvt Ltd vs Nil on 3 February, 2010

Karnataka High Court
M/S Indam Travels Pvt Ltd vs Nil on 3 February, 2010
Author: Ram Mohan Reddy


TI’-{IS (fi\ C(‘)MIE\”(“} ON 1’ OR ORI.)i-ZRS. ‘i”§1’IS D:”XY ‘l’}-“IE
(T01 ER”? EVEADIS Ti 1172- I*'()I.i,(“.)\r’v’1N(}:
O R I) Ii’. R

E-\1.1.di1′.()1″‘s report is a(*.(:ep1.e(i and his fee is 1’i>{{-:–cI in

t.e.;’n’1s of the order dated 8A6~2OO’?

N32} 1/ 2007. The requi1’en”1e11E und1’npa1’1ics Am. 1956 is (.1iSpr’5l’1SE?fi’Wi.U’3.54 — ‘

Company a;Jp1icaE.io’n _dis}3c)’:;~’;b(i– oi”.

3E9GE