Karnataka High Court
M/S Indena India P Ltd vs Sri Anjaneya Murthy @ R. Sridhar on 3 March, 2009
H- WNUW-'Q 'hd"¢«:t9'WeflW\9 W Wm-WWW mam cwm W mm«;«.m%m mm WW? W mwwmm HIGH €€";W%%°
is THE HIGH courier or KARNATAKA A1: "
DATED was ms 3*" T_
3E1=~oRE' <. T
TI-IE noxram mmaijarrcn n.. s.~r-f11m'L_ M
Writ P___e__§ition 7144 9: (cg-<:1~c)
Between:
M/s h1dena§}I:d:i§i-- (P):= _Ltt;i. ..
No.43/3, V .
Kasaba Hob]: .
Doddaba1Iap_tir"%T§a1_uk_" "
Bangalore' i'_'.'-.'1;:~3_tric:?'t,, Baiagalom
Rep. by its Aui:hfotfis§:d'«Sig1iatory
Sri Baht; .. Petitioner
(By M] s, 1§ ssts., Advocates ~ absent)
S19: @ R. Sridhar
S/o sr:G.Rar.~:a.1qismm
"Aged ai:~out_v40y'ears
Rgfat NO.64;:_1II Cross
" " ~ Block
*
Bangaiefr: — 560 028 .. Respondent
_ This Writ petition is filed under Articics 226 and
AA 22′? of the Constitution of India praying to set aside the
order of the trial court in dismissing I.A.Nos. V & XV dt.
V. 22.3.2007 and etc.
um
Courtmadathefb :
Th’. 63 the third .
beibre this Court for 91′
Though mi. mutter ‘hpth occasions
there as no Hence the
Pafifinm.’
Sdf…
Illfiqe
petition oowzag on for orders K
W…$$”§li: 59 B 5′: zmvm