High Court Karnataka High Court

M/S Naveen Fibres vs The Managing Director on 2 July, 2009

Karnataka High Court
M/S Naveen Fibres vs The Managing Director on 2 July, 2009
Author: N.K.Patil
IN THE HIGH COURT OF KARNATAKA AT BANGALORE WE?'-10.12315 OF 2009
E

m THE HIGH COURT or KARNATAKA AT 

r:uu-an mzs mm 2"" mm? or .m;.v. .   4- 

ma HONBLE MR. aus-::cEg.;,:<_%m-a:.%% %   A

BETW BEN:

MISNAVEENFIBRES. _ 
SHED NO.C-82, INBHSWIAL .Es1iA}"E« ._ V .  *-- « . %
PEENYA m STAGE '- V' 1. ' _  .   --
BANGALORE58 -.  *
REP BY ITS PROPRIETGR 
MR.a.V.KRl:~iHMAMU{2THY * 

 2    ._ V PETTHONER
(By Sri:$HlV§uE§§}t15l§:§V,Af§VO¢5fi§TE.:)V:'"   
AND:  1111 'A     
1 fag £44;ANA$i$i£5é"t'J:iREfi:§T'€§:}i  .
;,Lm.,
 T  _R:a.1A.:m:.\3sAs2
 .f=Is:'s%aL.zJ.RE'1a

 RESPONDENTS

flii

THIS WRIT PETITKIIN IS FILED UNDER ARTKSLES 226 AND 22? OF

‘ THE CONSTITUTKJN OF INQIA PRAYING T0 WRECT THE RESPONDENTS

T0 EXECUTE THE ABSOLUTE SALE DEED IN FAVOUR OF “VHE

” V’ ITIONER IN RESPECT OF THE INDUSTRIAL SHE9 BEARING NQG-82,
* INDUSTRIAL ESTATE, PEENYA N! STAGE, BANGALORE.

IN Tflizl Hiiifl COURT OF K.ARNA’l’AKA AT MNGALUKE W.P.B3o.123l5 01*’ 2909

wnrr PETITION No.1g§15_.0FAg9®V 3 j

}}~i T1113 IHGII COURT OF KARNATAKA AT BANGALORE W.¥’.No. 12315 OF 2002
2

ms WRIT PETKION comrneon ma PREUMENARX’ %1EARi?§t§– JAN

‘8’ GROUP . THIS DAY, THE GGURT MADE THE FOLi.OWiNG:_….._ _ F _ M V.

Petitioner in this petition ha.-.3 s€ju@Vhf’f«éf”§

dir-acting the respondents Vit::’e1¢ec1ite.__ti1a ab§§:it.’ta”; sale” V L’

deed in favour of the pgtitianér”¢§fvfl1e §industriai

shed bearing Peenya IN

Stage, Bang;:aic?§;_’–

2- ieataficatson muss by the
his app-iication far
ail’ot:11ér:i; taf Accordingly, in View cf the

reqfg1:s.'”!e ‘4 and eligibility criteria, the

have alioited the shad bmring Na.C–82 at

Paranya In Stage, Bangalore on 12°’

Jgha in the name of tha proprietar, Sri. av.

under the Hire Purchase Scheme. This

is neat < Amardingly, as pm we terms and

' conditions of the alisotxnant, pet-itionar has paid ma entire

IN THE HEGH CI.)UR'i'0F i(.ARPéA'i'AKA AT SANGALQRE W.P.No.i 2315 U?" 20!}?

IN THE 311 I1 COURT CF AT AT BANGAL * W.}'.}'-30.12315 OF 20%)?)
4

representation on 11″‘ November 2908 vide An£:a!V)§’w»_’e_vVO

and the same’ is duly acknowledged by

respandent on the same day. K V

first respondent nor me secqnd

dams’ inn nur commumcat’ e¢;:.. ‘i.’1Ve réegénfdihg the

enfitiemem af execut§§)n.A_af ‘i’:*i”fa\ié:;ur of the
patitioner nor pass Keeping the
request of mt taking any
decision me is not justifiabla.

is duty bound to
considét the réprasentatian of the

petiifiidnar with law.

regard to the facts and circurnstancm af

‘ihg-.r;as8′ Detifior: flied by petitioner is cnsposed’ caf

.. 5’3 difectian to respcmdents ta cansidaer me

V’ :Ar:=Ve'[;5m=_>.*.sea-station submitted by petitimer dated 11″‘

iiiovember 2008 vide Annexure 0 and dispcse af the

same in accordance with law, after affording oppartunity

{N ‘l’flE HIGH {l(.)Ui{‘1′ 0}’ KAi{NA*l’AKA AT EANGALURE W.P.No. £2315 UP’ 2869

IN THE HIGH COURT OF KARNATAKA AT BANGALO£E W.P.No. 12315 OF 2009
5

to mfiticner m expeditiously as possibia, a

period of wee months fram the data of raC8x§§?§:V§3f:h:44i4’§£:$f:>3f

of flnis order, if not already considered and ” K

BMV*

iN Yiiiti HIGH {…’0UR’l’ Oi’ !{fiLR.NA’l’AKA AT BAN{iAL€.}R.E W.P.No.I 2315 OF 2fiO9

A %

.»……….n::..».a.u’.m.sw:«…