V 2. V The Di1'sé*£Q_r,
-2-
IN TRE HIGH COURT ow KARHATAKA AT BANGALORE
DATE!) THIS THE 161% mm or ocroamn 29ég§*.__
xmrorm ' ' 'T A
THE Hormm MR.JUS1'ICE 3.s1...9_4§._?£*I,:;"A-I: .
wan' PETITION No.96441§)F X [ 'T
BETWEEN: ' '% % " é '
Shri M.S.Cl3jntama1}i,
Aged about 88 years,
S/o.B.K.Subha Rae, ' ._ E _ ..
NC:-.473, 33rd Cross, IV BI'c>::k--,. ; _
Jayanagar, Bangalore - 560-011'; V 1 PETITIONER
(By Sri N.Bayy§§1iie¥,;iy, A;:1v.§ir;$i::
Sri C.B.Sfi1;iS?22Asa:j;,v_ _
AND:
1. Uniim of--Indi:5_,--«.,_ % _ -- .
ofVPetI='0{1t3uin. Esiatuxal Gases,
Represented by it"sJr}' Secretary,
Shastri Bhavangi,
N¢w'Dc1h1' --'-1_10 001'.
' , "2"-etrt:-1VeVu1i1z.8':".v Natural Gases,
' ..Sh;é1a2t:'i..Bh$;van, New Delhi 1 10 001.
3. AC.-Ii}. Gas Corporation Ltd.,
Represented by its Chairman,
J eevzm" Bharathi Tow€:r--II,
., " 1.24, Indira Chowk, New Delhi -~ 1:0 00:.
~ 24%.' 'Sééuaz-ities Exchange Board oflnclia,
? Investor Gxiavauccs Cell,
' Mittal Tower, B-Wing,
1 Floor, 224, Nariman Point,
Mumbai - 400 021.
5. Mis.M.C.S.£..td.,
(Unit; O.N.G.C. Ltd. Oifer),
Sri Padmavathi Bhavan,
Plot No.93, Road No.16, M.I.D.C. Ania,
Andheri, Mumbai ---- 400 093.
6. M/s.Ka1vy Consultants L{d.,
Bangalore Branch,
Vanivilas Road, Basavanagudi,
Bangaiore. . _ .. .. , '
(By Sri Prashanth Kumar.D, Adv. folr
M] s. King 85 Partridge, Advs. for R-4) __
Sri Anant Mandagi, Adv. for R21 to 3,'
R»-5 85 6 are served but unmprcvwntcd) V
This Writ Pefiti.on__is fi1edV_1111c1e:r=AVz'tic1cs' 3.2600 227 of the
Constitution of India to Lduinscg-'t_ them to credit sixty
shares of 0,N.G.c:. aiiotieri by ._eff,ect from 01.03.2004
to the gaefifionefs denim: ac1cs:)'ui1t thfxjsfate Bank of India,
Bangalore Branch. Degrxai» .(3:st11',* ._D_PiD'_:IN" 1047 and Ciient
I.1:>.No. 100033947_V and gtc, '
'I'311is__ f0r preliminary hearing 'B' gmup
this day;_Afhc_ thy: f011owi,ng:~
'V0 V0 9RDER
01.v..«.i.'I'V1v17<'*; 3:.-x~a3,V'»."€:'3;*z!.. gqught for in this writ petition is for a
»f3i5i'6(§V§Q1'0i'1'$J'«Ei']13__I'€Sp0Ii1d€I1iS '£0 cmdit 60 shares of O.N.G.C.
1é11§T{mc1"V§vim efiect from 01.03.2004 to the petitioners
. Dmiat ;§¢cu£int with the State Bank of India, Demat Cell,
, .. ., ' ~ Branch.
02. A memo is filed by the counsel for thc 41*' respondent in
the Court today at the time of heaxing stating that on
%
…. 3 _.
24.06.2008, 60 shares cf respondent no.3 have been credited to
the pefitionefs Demat Account No.iN301{)47 1000394?-.§§;n_g1 in
View of the same, the present writ petition__§ fiaé
infructlzous.
03. Though learned counsel for flee fo
velify the same, I have no reason to éirsslibt the,gemIi31e1ie*.§s {if}.
the statement made by the 43* 4?’ v;e3Vf:V<changeV
Board of India by filing that 60
shares of respondent no¥3VA to the Demat
Account of the matter and in the
light of the this Writ petition for
further me Wxit petition is dismissed as
having beebme — é ' v .
‘Judge
re
:32’.
U}