3 W W.P.3fi3E5!2616
IN THE HIGH COURT OF KARI’-IATAKA AT BANGRLORE.
QATEO THIS THE 23″” QAY OF SEPTEMB% 2610
BEFORE
ms 1-!0N’BLE Mmusnce MQHAN _
1 ms. UMNA HOLDINGS PRNATELTD A
AGDMPANYINCORPDRATED %
uuna THE compmsas AOT’,”‘i&.5s’5,
REF*RE8ENTED8YlT$~.
macros Mr.ANiRUDDH-M Tsm
2 Mr.ANlRUDDlji «’M:Eif-lTA; _
we UMNAHGLQM3 mNA?E LTD
3 ms.aAu3:%AMEH*i*AT*. *~
DIRECTOR,’ %
ms smjm Hczwans PRNATE no
ALLAR;-j; R’:’AT 240.1075,
ceases.
HAz..2’*° a?A:3E,
INBIRANAGAR
amzmcns — we cos. PET!T!0N’ERS
3. ca, Mu.)
2 W.P.30’395i2910
*%
THE REGISTRAR
BANGALORE CITY CML AND
ESSKDN8 COURT
MAYO HALL
EANC-.’-Al_ORE
2 THE INSPECTOR OF POLICE A 1
HIGH GROUNDS POLICE STATION, ‘
BANGALORE -. ”
(By Sri.S.B.SHAHAPUR,
mus WP. ss :=u.m a. my CJF
THE cousizmrréba T0 QUASH ALL
THE mocEgrssNGs%%%’éENn.:«fis%%L w cc NO- ssaswos
PENDING % gsscngétf-3 – ‘ HON’BLE 14*” ACMM,
mm,
» ‘Ms; on for preliminary heazing this day,
– tbs f§i!§mng:-
3 W.P.3939£’:!2Q3 9
QRQER
Heard tn: learned ccunso! for the petifimers and I31′-a_
teamed Govemmes1!Advowte.
2. The pefiticners have sought for
proceedings in C.C.Ne. pencfitifi an
ASMM, Bangalcre. b _ A T
3. Aworcing to the peiitifi:aii’e%§ ,»the
C.C.No.53336:2009 is missing: l:isbi to of
ham efforts, the me is not mg a;ci§j%aa%i:uatim, the
prose-mam in arfifiék» prcceaded
with. L
Hcruavor,””§:_1§ the potitimers is that the
*araxrtant,v..ui§’1’ivei*i is the Caurt beiow aminst the
to be exewted. Amen-ding to the
. petifiériétéé ‘tfié ‘§§i;;rr’a§£iiV.§tas mm print to missing cf the file.
4, “i:..i:?:$z subnitted on behaif of the pwumas that the
k may to go anaaa win: we matter by betting the
weaned. but me me is net being traced. Hance. mm
V5
4; W.E3D3$5l2O1¢
is hindrance in the matter. it is rumm brought to the notice at
the Com that the paitianers have filed an awlimiian unw
fiefion 3€39 C2r.P.C. for recalling the warrant on 15.09.20?-3~;.’j
However, the said applizxation is not put up before the ~ V.
the regwy of Ihfigfmate Coutt.
5. This Court does not mag Jié:LFW*’°
correctnaa car otherwise of the facts _msniiafie:I show,-..V tf”tnV£; V’
tile is rrfisplacsd and is not being ‘a Io’:’:gV.t’tiirsé$~, iii; fila
has to be recorzwuctod haseifi’-‘m The
court was is also atjibarty t;)_ M» complaint
from the with the matter in
accordance
If we pasitimr arm an applimfion for remlling the
have In be decided at an early date.
The Offiea at the Cam: should take care
that the i'[“:pzlié§fihzii is mad in the Regimy is put up nature the
. mgwm. ‘/9
5 W.P.1G395:231 0
Wm the above obsewatians. the writ petition is dspcsgd
d.
Hawever, me warrant imued aminfi the
flayed for a paiod of four weeks. _
dh*