IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 1"" DAY OF A T ,
-nxvx 1r-\1\'rr\3
r1<.1:.g_D1~i__'1':
THE HON'BLE MR. .IUsfr1ci: f I
THE HON'BLE MR;..JUS'1'l'CE:'ANAND BYRAREDDY
.z:.. ______.' 'u.
0.3 I\" 1%!-g'22:VQ}5"2$iV4
M/s. Ravishankaf-Eurliliicrs "
Fertiiizers Desflcr .,_'
No. 47; 5"*c:m~ss T;
Ravitldimlaigar,' Sllimcsgg' -.,,_ V' " 3
Shimoga fiistrici -_ A '
Rcpresgnled by its "
= _ P1%;5'3:ri§:tVor.vSri. Ravfilmnkar % APPELLANT
Advocate for Appellant)
ii HR}-{presented by
' . ' V .. _V . _-- A' = Official Liquidator
% V' _ __?Attached to the Hon'hle
High Cururi oi'Karr:ai.aka
4"' Floor, 'D' Wing
Kendriya Sadana
(..--
(II
the appellant could not have put up an
when exparte order eame to passed';"' . A
3. In the light of the "i'aeI'.na'1 lilnentioneld
hereinabove, we have e~o.ur:*m_ind llxattlie order dated
27.7.2000
, whieh by :the appellant
9. __ the ground of principles of natural
justice. lI’r.,_aCVoei’t_ party should be given adequate
arrdfisuifieieni omiorturnity to put up its the party alter
‘ Ldtse, negligent or callous in contesting -the matter, no
lorderaielnould be passed, unless it is heard. In an arena of.
– 1
‘ – Cgugl 9; law la nnrt ..-.: .0: 1 ml: he. elven. _}n l nnnnrlnnitv to
V’ ~ Jtovv wanna – u up —~—- — –.—– __.l_I__.___.___.’ .
veoriiest the matter on merits rather than such lopsided manner.
l ___lThe records of this case do not show that the appellant had been
either oallous or negligent or had evaded service-with male fide
ifierxtioa to appear kreiiire th” l””.r:’ea_l Ce:n’=”:’sy ‘”””‘ = That
Li quash
277.2000, which we hereby do. Ex gpnsequetlii;-. ‘idaiigr iv,
be remitted to the learned Compémy 0.
opportunity of hearing to théfipgzgcllafii gs»
Liquiuakm, ‘.” 61’: 13:6 “‘3’-s’u4::£ .-§..:’§ acucrdance
with law. With the albresétid dir*3cf1io_r§s,. appeal stands finally
disposed of.