.w… \I!’ ……ummm nus:-1 cuugx. or KARNATAKA HIGH COURK’ or KARNATAKA men COUR? or KARNA’fAl(A I-HGH COURT or KARNATAKA HIGH £35″
RT
.< NJ.
{N THE HIGH COERT G? KARNATAKA’ BANGALORE, W’P.23455:”G5
E
IN THE mare: com? or’ KAR1\i’ATAI£A§
mrrazx THIS THE 24:1: My o::s”%$:«;PtE”:x4B%§:;fi7g’,%_ 2:063
BEI?_ORE .__ 2
THE I~£ON’BLE MR.JUsT:c.§f;”12AM. M
ck. INDUS”TF¥IES_”{!f’D’.”–.__ V ” V.
PLOT N(}.34~..-3tE–_.1’I;§)0D§;nABALLAP{.¥E.’
IE\IDL?S’i”RIfi,..L ;a¢.REA;:.; ’13O£)£’rAE.é5L{;L?xPUR
BANG;§LOR’EAV:’)IS71f’1€iC?.VMV . . ‘
REP.B°S*._ITS :3:RE,Cj?QR4 ”
AJAYKUm1_AR%%3A1.¢M-3VA–. _ “–
. ._ PETITIONER
(BY 53521, R GOPALA’ KRISHNA, ABV}
if V T_ R:’E.:;;1»:3’r€A’L.. PROVEDENT mzsm
* .. cC>:i_mI’:ss:0NER, I,1;*s—,_ RAJA RAM MGHAN ROY ream?)
ag.Nc:.3AL.:::RE ~ :25.
, _ EMPLQYEES PROVIDENT FUND
. “~.APPE;L.LA’i”‘E TRIIBGNAL
* NEHRU PLACE, NEW DELHE.
RESPONBENTS
QB? SRL ? 5; DINESH KUMAR, ADV)
‘f’HiS WRIT PETITION IS FILED UNDER ARTICLES 225
ANS 227 015′ THE C:O§*éS’}’§’I'{}TiO!\§ cap INDIA PRA”:”;{2\§G TO
QUASH THE gang-,1?! z::m:;, 22,<;r?.1998 B'! R} 'VIBE
ANNE',XURE»?' AN?) THE GRIEEER DTB. 06.0-4.;2€)G5 3? R12
vmg ANNEXUREG.
A
an “f”‘!”fl? ‘:11:-11-1 .(!x’v1r!1–s-n .-W.’ H ‘ M ‘ . _.. . -. ‘ … ..
uwunl ur AHKIVHIHHH mun t;uui(A:§”O.Ac!:F KARNATAKA HIGH COURT OF KAHNATAKA BIG}! COURT OF KARNATAKA H16}-I COURT OF KARNATAKA HIGH COURT
THE HIGH £”{7§.?R”IT 0? KAI£NAT:1’~..K?z B:-XNGALGPJL W’P.23~’>5§;’€3§
2
establishment at the hands of the pe13;ti0n§;f*r”*$Qg…’,:%z:§=§
disezxtitls it to ixlfamcy §I'{.’3tfi(,’.’EiQ11.
Adn12Zt.tedly I-<ZSIEB(i?1;p_11t fér. sa1e_?.¥ie'A.
pmpmties beignging to KHL, c:£311si':',ir;=;V_r§*-;§;*e:,',f{:::1i1l:. was
moi KHL, who mid thtfi ;)aat1C:e'f'A0fVVVi'ac:t there
was a (?OIT1.tI'éZCf bfitwfifin ;::'L;1_fg:£1.»A_'I..;t:'i1'§_'_;:)<&:£37.t:£o11er in the
matter sf 3.211512', the execufion cf
the sale tziiiie and ixatsrest in the
prQ}::)€I'f§=""'i:1.,_fE§ie"O%i:fi:,: ef "tbs-.pctific;nér purchaser. Thus, the
defa11iti11g"ii3(i11?sii{§r~ #16 azltllozity to execute the gala
deed in féx=1_Qi1:f c$1".'{1i¢*,"p§iti!:ioner conveying the immevable
I.-§I'C,§:E.-»'.£'¢I"'Vt::i§:§.'«%;'eti” be said that the Sale Of the assets of KHL in
C’ “:?;éix?«*:;ar cf tha petiticznerg them came into existence camitizmity
~ the e:3tab33;3}1m€:1£.. in factfi 0131136 (5) of tha Agreement
ciated ‘?,}G.1’994 :’w’xn11erxuI’e-B between the KEIIDCE and that
petitiener makes it aburuiaiitigr C3531” that ‘ihfi pilrchaser dig?
not fake: over the Egiahiiitfz 0%’ the Eabaur and any Siiéfih iiabiiiiy
fl
EN THE, HIGH f:O¥E?%’E’ 0?? KARN’_3za’3″m</A R£\?\§{§,:1I.s"i'§2¥? W D 3':A<,:a'm