IN THE HIGH COURT 0;? KARNATAKA AT BAm;;m;;Ls%% %%A%§% "
DATED THIS THE 24th DAY {)9 OCFOEERV ?fJ.jj TV %%
BEFORE W" : A
THE HOWBLE MR. JUS'}_'fCE B«C;».'PAT\I'.!§3}'; ' V' .
WRET PETITIGN No.4154,{éa~08 (G '
BETWEEN :
1 SIX CfONTiN;t}N'I?S'H(}TELS;-INC _,-- jj; . V
A CiORPO::i~3A'i'}jQf§" ifw1_C(3Rf?€)R£'«.T£2D U:-saga THE
LAWS OF' QELWARE £}é3A"I'h'REE Rpgwwia DRIVE
SUITE~ 2909' $¥.TLAi'%?'?A 'GA'--30346'+r23-:49
THE:VUf€ITE£'}j3'i'g?.T'3EVS QF'*é;MER'!CA
REP BY {firs AU'}'!€i€3.RISE'L'{ SIGNATORY
MR' 3 caamnrzgvsaiggaa;-mg"
2 SC HOTELS :3; :??Esz3§:1?ORMERLTY..}iOLIII)AY INN CROWNE
A P£;.AZ£\ éffltfifig) PVT LTD A CQINCORPORATED
» fm_,AC:c0R1:3Ain'CE WITH THE PROWSIONS 0;?
A "i;*:-12::Av::'r::--»,A::'*:*VJ~1Vs§;::'>6 85 HAVING ITS
~_ R3{3IS"£'ER~ED;;{}FFICE AT 807~8€)9
E'.-iEi§CA?§'F£i--._:Ef£OUSE 15 KG
£s+fi"sRGv«._NEW 931.531 119 001
V, REF ~§3Y*£'I'S AUTHORISED SIGNATQRY
_ M}? S GHANDRASEKARAN
PE'I'¥TI<}NERS
. 3:1; SHREYAS JAYASIM HA, A8\r'.,]
$
'4-
ANIJ :
1 CEHD coaptmmon
825 ms. MAIN 131' STAGE
1'ND!§?ANAGAR
BANGALORE~»560038 _ '
ALSC} AT # 545 HENNUR CRGf}84 _ - '
ALSO AT NQV-EST *2?L.'4".SE~» .
z3ANGALcaRE~s:§ob7«2. , _ '-
3 CROWN mafia xéfmwz, &.»._R'ESORTS PVT LTD
C/C: CEHQ c:<;:RP'€xIe.aTiQN»»«.
825,10A'=MAiN rr:22s'1',s':*A<:;s:
:Nr;:RANA:-QAR _
BA;PéRf}fi: L0RE+-5507033
'V ..... RESPONDENTS
(é;:t1s’f»;;:r§:’::v§:j: THROUGH PAPER’ PLIBLICATKQN}
‘F HES FILED UNDER AR”I’ECL»E 227 OF’ THE
_ ~–.__CQNSTI'{‘UTIOEf¥ OF INDIA PRAYENG TO SET~ASE{3E THE
ii’-REEF? ET. i4.£,2-908 AND THE ORDER DT.
C 1i?..&2.20CI8…’PASSED BY’ THE LEARNED XHI ADDITIONAL CETY
€Z’EVE¥,.;!I_.I§’j}C%E AT BANGALORE, MAYO ¥~I:’~\LL UNIT, BANG1’xL(}RE
CCJUBXF HALL NCLQQ, IN 0.8.1510. 16134/Z4303 PRODUCED AS
. ‘£§NNEXURES A AND B HERETO, WHEREUNQER THE LEARNED
‘Ei’Ii’lL5;{; COIJRF JUDGE HAS ALLGWED THE FOLLOWING TE-{REE
” ., ¢§PL1cAT£<3Ns OF THE RESPONDENTS.
)2
'$-
reject. thf: said application. Whiie stating so, I
conscious {if the fact that if ultimatfily tha dcfendanifi = ‘
provicied the opportunity, it would ’61?
pmceedings anti as such ifthc: order
it is {noticed that the czrder passed 1 1&3
an opportunity tn the defendants and
also to {finder their cviden{_§f:;M«’ T hi itself afimady
ten mcmths have ‘fihagfifiizg, 1:31:13 aspect
into consifiéiéificniivigfneiiiEgiofifiiaig Viiflzvr-V: suit is now listed iizr
further in the fact of this natxam,
I am {if the vit= v§’that advgrting to the: de:ta1’ls- of the
‘crder coiimnfiisns and to deny the opportmlity to
Vflge’ {}V£=:§’;”e2.rM1Aci:azfi’i::=§;”~. awouid be appmpfiattt to regulate the
p19c>zEéi2igsv fmm tbs stage tha ognpoztunity has
‘ham: tnéfi the ciafzmdazzt more particulariy keeping in
= v§§§wAAti:c..A9b$e1vatiox1s made by the Horfble Supreme Court
i’}i.~aiA;fI1»<;e'$11it is ta be disposed afwifhin a time flame and by
jzxtzccss, fhift object of proxéiztling oppermzzity to fhf:
gefsndaxlts as WEB as having the mxit disposed of on its
4%
n
Ii
Rs.1,,{){)G[~ has been imposed . Ifiler a moment3..g§fe1;VfA§T::th'at%1 "
is assumed, the casts imposed is tafi :_
fact that even in a cage Wham there: WES dheciiazi tfge
Ho;z1'b1: Supaemc Court to ofiizéiudc $3516: 1 Wthe
defendants have i1}{i111gedf 5.1:; a the
without being diligent and to this
stage. Taldllg ._.a.id, tI;r:3gl:’::ei1c3fit. of {$112 V<V;_2;3;i¢r;1' 0f the 111221 Cmlrt as well as this
€?_x3u,1ft xgfit. to the defezatiant.-3,
'Ir{¢ z1ceV, the above: csbservatioxzs, ciizccsizions and
.<;'1a1ificatic:1V$A;i- the pefitinn stands dispersed cf} No oxfim' as 1:0
': H this petitioza.
Sd/-u
Judge
Aka