High Court Karnataka High Court

Prasad Technology Park Pvt Ltd vs The Sub Registrar … on 22 July, 2008

Karnataka High Court
Prasad Technology Park Pvt Ltd vs The Sub Registrar … on 22 July, 2008
Author: Dr.K.Bhakthavatsala
nun V.-LIUNI ur nmnuvrsunnu ruvr: s.f..¢ru_nI Ur l\I-\!\l'lI\lP\l\l-I nlun LIJUKI Ur RAKNAIAKA HIGH COURT OF' KARNATAKR HfGH COURT OF KARNATAKA HIGH C

u¢i""'
IIT!ElIfi%VEfi .fl 

mtrxn THIS mm 22'" ms': or 391:: 2003 

BEFORE

'1':-m I-f€.'£fi"BI:£ rm. -JUSTICE   A'

WRIT marxrxcu No.1ao4a/zzfioamu-srk:1:2.§ »%1’A.

—-an–p-an-u-9-p

1 PEAS33 Txcmzouoc-:1! 1:=anx’1»1:’I*_LTn ‘
orsxcx AT race zssais, 1’3~~s1§:3s’s-,_
snnasmvnmsnm; .. 3″?-1iGJ’I_;LQR3″ ~39. ‘ * « . %

REF 3′? ITS nP»tiAGIfiE5’ A ‘
nmncmn s P1=m.sA;3 ‘ ‘V
A P}3.”§’ITIO!iER

(av sax

1 THE. 35.13 R.BG§$TR3«.’3’iU1I8’£ib1F;RAJA.P{iRAM
smcanaxs ‘ = ~~

*;*:-:gras1=»xJ’:**:f…t.:1fsut«n-xxssxoaaxzz or swamps
. ‘ 5:25 32, JAMIEPIR. ccmmc

– manna; 9

-: ‘:».*.’ … RES?6HDEflT8

-: ‘E? s 3:”é B SATYPNARAYAN 31953, map:

‘3-£15 WRIT PETITIOK IS FILED UNDER ARTICLES

:z2$~;.a 22′: 3:’? THE trsorzs-r3:’ru’r1:or: or man pawns ‘PG
‘”._fiI’Ri£¥..’..”3′ THE RBSPOHDENTS ‘PG PK!’ TO THE PE’I’I’l”IOflER P;

me 91′ RS.’1,=i.’:,1G§/- TOGETTTER WITH INTERE31′ A3′

93-33 0? 24% PER AHNUM Fkmd 18.6.2091 Tlbh T33

RATE OF aaeammr ENTI RE’I”t’: 912 RE?!’ THE
RESPOHDEHT3 T3 PP»? T9 THE PETITIGNER A SE3! 0?
R$.29,9f20f-* TIEIGETHER WITH INTEREST A’? 3’53 RATE £33′

2:; PER nnumn FROM 18.6.2001 TILL T35 yarn or
nnpaunsmw IN nmrznxvv 5 arc.

THIS PKTITIDN coming on sea PRELIHINARY
HEPLRIHG IN ‘E’ GRGUP THIS BAY, THE COURT
FGLLOUISG: “.*»r,’.

The jpatiticnex is

praying £0: writ ofV.T’m_gnd,fitn_1″££s

reapondenta tax: pay aiy; sum 01?
Rs.1,4!z,105/- p1 :1;:”s;;.’ VIV§;§.;fi8,92G/-
together: with in1;§:§gIVtl~’V._fl3;: annum frem
15 . 6 . zoo; (Eggs ;a;é%’:?gégaf.rmont and order
coats V c>t:1:1ez: procaedingu

2.5′ ~ 1=..v:,j;bf of that case loading

t1i”éA a-£HWi:Aho writ petition may be

at§&i.; e::1_ :?£2r§;_<§9g~:::"

,~;a'£'a'.'.-';.'i:.'*"t:A,:i.c:n1:1car is the lawsuit in respect

..tJr.;_e .. fiizoparty bearing Plat No.97, EPIP

irfidixfitrial Area, I-Iocdi Vilxaga,

lfirisfinarajapuxam Hohli, Bungal-91:3 5uth Taluk,

laaasa cum. sale axacuted an 5.3.1999 for at

V. paricad 9f 11 years. The petitionw: preaentzed

..-…… usavnl \li nnnsvrsnmnvn niun uygnu vr m-umu-muuxn rslurl LUUKI Ur KAKNAIAKA HIGH COURI’ OF KARNATAKA 5-HG;-| cougt 0;: KA3NA1-AKA me” ‘

‘MM/%

,a;:’.«
is before this C-mart praying fax: the xreliat.’ as

znentianed above.

4. The nespcmieents are repygfiaiiztgd

learned Govt . Pleadar.

5. Leaznw G-cut. a V

Gmrt. Qrdar
refunding of thus
chargms inf’ — 1’4, 0251-‘ and
the smnei’ Cheque can

si.’3.2§’fZ$§VB[‘ i.n 6fV the petitioner.

‘r1:e:eV§?:>;’:’»s.V that the writ

pot;l.tirQ ‘b§¢m:$ae§A”v:i.£if;:u:..’VéA”p.f§§s¢z:t writ patitian and tha pntitiunox was

made ta further suffar after the Apex Ce:-urt

nun uuuau ur nnnwnnnnn rnun \.\.fLtg§I ur M-uuvnlnnu nlun Luuitl Ur IKAKNAIAKA HIGH KLUUKT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C1