.’ouR’I or xnrmnmam HIGH counter, KARNATAKA HIGH count OF KARNAYAKA HIGH COUR1 OF KARNATAKA HIGH COURT or: KARNATAKA §–|[G|-§ com;-;
3:: was mm scan? 01? lcaamm-Am. per BANGALORE H
nmzn was THE 10″‘ mm’ as’ JULY 2009 “‘ .’
BEFORE
mm ‘£-§CtH’ELE m=:.Jus1’1cs r:~:__. ‘ V
arm. z«:o.149z?;2oa*5’_”‘z.ma–é’Esj .
BETWEEN : V
1 we 10%?-!DHEt=3U zrsrranrmsnfs urn
[FURHERLY m’s.1~:opm’r mmnoLx.c?’ .m’n.=,..;=._ ” .
x-rs ant.-zsvrnnsn czrz:m.wr_,»1ae,v.%
mam BI-fi%.h’;Is:d,1§.,j ‘
em: na:.:~z::–~z1c:;::::1″,;T.-w- ‘V _ «
av IT3 Aurtioazsza. $1et~1;-§:.Iiomr_ A
1 ivnrxnmmn
my 3:1: P :S”§AJAi§QPE{{,VV’&a.:GU.N$fit; FflR
ms P.S. RA.3t;oPAL ‘ –
ARE:
:z::§:a:;;s;.a.1_az STGC-E..« LTB
STQCK EXC1-‘EJi’G_E TOWEP3,
7.51,;.1’S–‘I.’ s::g,e3s’ s,. ‘a3_.c. ncnn
nam;ALaa1s?«..§6a.”T’-$.32?
R.EFT§;T B?’ Efifitiz’-UTIVE I1QRECTOR
2 -Vueaxnri’ nF’ ;’ Ruin
. . j ‘ 4. _ __ mmurm mrz sscnsmnr,
– Vsszwzawav or am-zmcs, mum annex,
_I_:3$,f;I’fI*3.1t3DQ1.
V sncunrrxss 4: mzcrmzsa man or INDIA
— *f”E¥RI.’>¥.1G’E-? ms CE-IA.IIR3£AR,
_ ‘M1’r’:’;n.r.. cotmr, 3»-mus, 18′!’ mean,
‘”224,man:nnm roxmw,
nunaa:–4oas21.
… kssponnwws
EEKARNATAKA HIGH comm or KARNATAKA HIGH COURT os xARNA1§c\i-iii HIGH COURT ()5 KAR
KDURTOFKARNAIAKA HKfl4COURIfi¥
(By His mum AND Hanna MR P1: 52:21: mmmn,
FOR R2: HIS KIHG & PERKRIDGE FER K3 1
THIS w.p. mash mwrmc; TO QUASH *:’s«m…91a13s’R_’ Irr. ”
1′:.a.2r:3m VIQEI ANHEX.F. TO THE lfRIT.~?E–‘§’1TI–‘§JH MPFx3’SED-.E'{‘i’v..
R1 AND ISSUE A WRIT IN was mm-uaaigcs
FIRST assecaxnwrr we ROBERT Ann Az;4Lo*3-.31*s;sa:b.r«;zs ..’I’C’J ~’_z”*z~m’*–.
PETITIOHER PURSUANT 1’9 APPLICATION n7′.=– 14.ia!.i2c’O*R Fair
ALLGTMENT cm aaoc-cs smxzs v11:’.z,”–§g1-zzszxacss. .f1’z3._
PETITI{3fi Am: FURTPIER 97506 “._PUP.SUAHT T0
A91>L.1c:;n.*r1o:~a n-r. 1.9.200′? vxna H__p;e::s1m4_’.;r 1-a._’rHm% wax?
PETITIUH ms vsnmr Md: c:obz”S§QuE£i*£’Ifi.zxj43VErz._EFITs ETC.
THIS new “t::m.:§:3a1g~1§ré;i:$¢”Vw.V”i-£s’.naIxr; mzs
Imv, was cmpsr mm Fq:..:;.r.3w:.res–:_ ~
Thfi writ petition
seeking an ea?’ «fox: quashing ttza notice
ciated 20” 2430.?’ Annexure-«H issued by the
firiai=%:«1i.r=£=§i§>r1<#¥%-Qnt%#inii"iscwzax as it pertains to Agenda
Itentilfaj undaf S12-:§'::ia.1. Business which reads as under:
“a.}..1*-..__wngub$éi*1b¢d Rights equity shares in
‘alga Rzlgiyfis ismze made pursuant: to letter of
?,:er1′;i::e~,;’ ciacect 39*’ June 2907 be issued and
A a;i1′.z._:§t–:..§d an all the applicants of additicnal
in praparticn to the additional
A “”v3.’é§.&res applied for by the applicants and or
‘#1:: any other appropriate manner as my be
decided by the Governing Board.’