VT ma ‘§”:*§§:..§na%3 4§’FEE§’ Fwariytg haw 3:3 wrtias,
K/,
m-van! ur l\A?ENRi’fi!€A HEGH COME?-‘QF BMRNATAKA H36?! COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR
Lki
Petitisorsera fiave yrafernafi this wrft gatétian A’
writ af rnuandamus fiismting am 3&3 Ftacaavaar”gv_.’;”f;i.§i$§.§»fVi:%i’E:
exfierad the tirrve m {amply w_§_%f§’.:. __t§’:e ‘ 2
01.19. zcm passed by the C3:e%ts:’-:4;Re;=:’¢:a:§’a:’§;r»._;{f;?i§;:§?§$§’_j=5?-9V[A
aIiaernab’?va¥y, exmnd Efia E§Vr_’_;’z’a-._ [f§§’§e:~~.i._jv«;ec-§3nd%
instaiiment as per the prder” per
A:mexure”R’. V u V
2.. .§s~’¢f§rVzV¥e&V¢an apmai under
Sectiarz find Racamtruatian of
Financia%:gfikss:ef$V”L&”:6;§.. as? Sezzasrity Efiféffit Ant,
2&2. TiifiL:_%’Fri§z£’r:§§”..VA§1e§-sgffirttaé an interim firder or:
subjaasfifti fiha ccméitian that the pvetitkanars
}mm sf Rs.§.$,§G,mG1′- an :3! bsfora
which, 3 gum of F25.§,Q3,m§i-= cm at’
M % _i:az’ar§~.31v–_,,’::I.’£.’:;fi’0G8. fin :;:,m2amé. the: yafitianers faked
‘ H app4I¥ca”i:i$n for exsezwsinh and’ time. Tina rasgcnéena fiiad
‘.’_f;.?§ai:;1’i}”o:bjas:t¥en5 ogsgasérxg my exaensian af tfimea fin
F KARNATAKA FHGH COUI
.. – – -……., .,..=-Mnnmn-m- l’1l(5H’COURT or KARNATAKA ‘HiG’H’cdi}’R?1’d:%’ a<AimArAxA HIGH éoukr o
dismissed the appéicatéon far sxherzficn 5? time can {he
grmmci that the wtifieners; ézaareérs have mt csmpféefi
the eariéar srder to my extant, king 3g§riavad¥_§:§;~
said at-der, the pefiticruars are bzafare this C$L§3't._…_ _ "= ' T'
3* The apwémfiiosa far axi;s;1s§ofi'—-;o f 'fima _@~.é'af.a'=,.
on 03.11.2008; Mari? abasgt f:;:a:r':ft"z§iz?.*I*1_s bé£ci:§4:. " EvEj:
this day, the pmtécner $255: 'mt 3'§§'§;§;§'j4.;§};,5fi'-..5gna by
paying any parties-g cf the am§V:_.2'§:At_ 'depasimd.
In that View er?' the Eramgttérf tiigerra ~V%::?}*a"*:i§§"'E£cswr:a..%d:es.
Hence, 25¢ $333??? 7Pi:?;§t£m;%" ss§;§s'5mi§s;s.é§.
Sd/-
Iudge
[surmg V