High Court Karnataka High Court

M/S Sobha Developers Ltd vs Mr Subramanian R Ayer on 5 June, 2009

Karnataka High Court
M/S Sobha Developers Ltd vs Mr Subramanian R Ayer on 5 June, 2009
Author: K.L.Manjunath And C.R.Kumaraswamy
1

IN THE HIGH coum OF KARNATAKA AT BANGAL_QTRE'~«'v:.'..j:    _

DATED THIS THE 05*" DAY OF JDNE 2eo9L» jg  C D
PRESENT 4' "  '

ms HOINFBLE MR.JUSTICE»K..._§.. M§;N;it§NATy;--"--'.   

AND %
THE HOWBLE MR.Jus1fzc:E c;’R1;1′:.KUMAfRAswA$aY
MISCELLANEOUS FIRST AkpPDeALDDa:kD.9ra:sigma (AA) A

B E-SEN:

I MISS SOBHA

A COMPANY 1NgoaP:}RATED.,uN:::sri ‘s>izo$)§:é;ioNs
OF IN£)IAN-€OM’PANiE;5 AC”?-‘,1-E-‘:56 D
HAVING ITS REGESTEREDD QFFECE AT.E–1I36

suNRIsE1.cHAMaERs,j2z ‘ ‘-
ULSDOR ROAD, BANGALORE 560″ 042.
HEREIN REPBESENFED av. rrs ”
AUTHORISED s..xemTc:+.RY~._ ”

MR vzsam KUMAFLG BAGOJ1

2~T ‘ -MR”jA§*A?sDPLq <3owDA
.s,»'a Ms; M NARAVAN GOWDA
D_1.A:3gD'AgVoDT.V3e..D§~(E3Rs

Mn-.s"N' usHA7j*j

W/G..JAY£%;'GQPt'.A GDWDA
AGED» Aamrr 29 YEARS

' " MR? CHAMDRASHEKHAR GOWDA

" « . G'%§5EEf§~«._.fl.B{)UT 33 YEARS

iezaé écom

@350 ABOUT 25 YEARS

* APPELLANTS 2 TO 5 ARE
RESIDING AT THANNISANDRA \t'I3,LAGE
KRISHNARAJAPURAM HGBLI
BANGALORE.

2
APPELLANTS 2 TO 5 ARE REPRESENTED

BY THEIR POA HOLDER, APPELLANT NO.1 …ApPEI;,AéITS- V’ 2

(BY SRIYUTHS: SURA3 GOVINDARAJ, G A GOPI, * V ‘ *-
ADVGCATES FOR M/S: AAAISTEL LAW AssocIATEs,_ *
ADVOCATES) _ I ‘ ” .

ANE}:

1 MR SUBRAMANIAN R AYER
510 MR RAMACHANDRAN
MAJOR
RESIDING AT ‘THE PALMS’
N€).2l1G3, INJAMBAKKAM vIs.I._Ac;E,.I-“‘” –
CHENNAI – $90 G41. ‘ . V. , ” 2

2 MR ZEIDAYER ‘- _ 5
5/0 MR SUBRAMANIAN R Aye-A .
MAJOR I
RESIDING AT NC}.3?§’i–9 . _ ”
BEL AIRE ROAD, DESMONIES
IA 5o31e_LIsA “I .,:,__ _ ‘I _ I ”
REPRESENTED –s$.: powzarz ‘-

ATTORNEYHOLDERV . j
MR.SU8RAMAN1AN_AIYER.’-_ ” __ …RESPONDE¥\£T8

(av M/S: LEJLJRIS ADVOCATES)

V ms’ ;MI’s*,::§I.LAI~IE::>_I}s FIRST APPEAL IS FILED UNDER SECTION
3f?{i)v._oF i,.ARBiTRATIDN””.E\ND CGNCILIATIGN ACT AGAINST THE
3uCz5ME§IT~ 25.3.2903 I=AssEI> ow I.A.NO.2 IN

A.A.AIcI,2::II95;’2.t§IIs ‘L’:<$r-We FILE OF THE IV ADDL. CITY CIVIL AND

'A,"A»1A._.sI2ssIoIIs "'%3ua§E;'l':T_h»*iAYoHAL£, UNIT, BANGALORE (ct:H.No,2:I),
As..I_<3vsIII~s<'3"TI–I€ '§'II3I.'I'*I5LEE UNDER amsa 39 RULE 1 AND 2 5: mos er:
~ –«z.T(;iV1__|V_' -PROCEDURFE FOR TEMPORARY INJUNCTION.

A $1.1-IIs«.._ MISCELLANEOUS FIRST APPEAL COMING om ma

'1 "~AV.,"_'..ADI§IIssI.oI§I' 'BEFORE THE coum" THIS DAY, I<.L.MAN3uIwtATH, 3.,

'é»ELT:x§ER,E':I THE FOt_1.GWING:-

J_U_D_§_H_E_fl.I

Learned counsel for the appellants submits

Appeal may be dismissed as not pressvem 'i'l:.ej;.

Appeal Es dismissed.

¢ff x_Iu&q3″*

ii
* sludge

KM

l*.$a!£%gee;