V' " VRéptd. Byits Director.
{N THE HIGH COURT 01:' KARNATAKA AT BANGALORE ~
DATED THIS THE 191'" DAY OF SEPTEMBER zmé" % 1-I _j7
BEFORE
THEHON'BLE MRJEFSTICES '*
rmzr ?Er1TIoNNo.11394»:ggmw§
Between:
M/s Kirlosker Institution 0fAdva1;¢edVV ;
Managetnr-:ntStudies,_ ' __ _
Asocieijf:'c38is*tex'ed?i1t!£§';«?2"' "
The Karnataka SgzcietiesiR;egi§t2*ati¢i"t..Acf;
Havingiis registered ai' '_ V
13.0. Yanhaprgm, _ "'ii::,
Ila:-ihar_5¢!76o2,'~t%MA M M
Reptd. By Wg.Cdt.A_
Member crfthe' Gdv¢11fi:1g£';'..du11¢il=, " " .. .. Petitioner.
(By Sri S.;V"x«'-i_faAyasl}41aa1:I:(A;1'r;' for M/'s Mahesh & Co.)
1 A-1! Ii:di.$tV--,VC"o:.:i'1<:i-ifor Technicat Education,
" A"siatu1oa*}? boély offlw Govt. Of India,
7'*5FIo¢_:«r,f Chanda: Lek Building,
. »'wva*h=-;
" A. New wihi-110 O01,
" « .__
certain documents required for the purpose of consideration of
application.
2. It is the case of the petitioner that most of iixneiits
sought for by the first respondent have been A ~ Al
’21 connnunication at Annexture ‘C’7r:i23;ted .
respondent has once again called upon to nrooueefithe
documents relating to the land lo;;§.»hici; the building ofthe
petitioner«institutio.n T_ Again, by a
conaznnnication _fi1_”.st respondent has sought
eeztain clarifieationtin éaid land. It appears that the
petitioner’ not aforesaid queries made by the
3.”By elettetf et Annextzre ‘H’ dated 4.8.2008, the petitioner
” the land in question was leased to them by We
“Ktrloskar Limited (now under liquidation). Sri
Vt ‘SEE-ijayirashankar, learned Senior Counsel appearing for the
Lt}
application ofthe petitioner for estabiishing PGDM progazmne. if
the petitiener sends a copy of the lease deed and other reievant
documents, I direct the first respondent to consider the
accordance with law as expeditieusiy as possible. W£it’–.pei§tien ” ” V
disposed of accordingly. No costs.
BMMfi9920{)8