IN THE HIGH COURT OF' KARNATAKA AT BAN(};§L:21R£:
DATED THIS THE 19TH DAY OF SEP'PEMB?§i"R,"'?{y%i3};5i-',
BE?ORE;
THE HONBLE MR. JUSTICERAM h§G}£AE:REfiDY':'
COMPANY APPLICA"T1'@3§i NC:%.s£22 QI§'Mf29o.%N
COMIJANY IfETY§'i{ )N_fJ(}'.'74 QF"2€1{_;§__8,F
BETWEEN
SR: K M PRASAIQNA KLEIv{ExI?ff ' ' x
8/0 LATE V1<..(:::-r«é§;3:,L§=;f?P§§;"73,53i§j1jY
R/AT N('}"37T$;j;.MAf;LAPPA"REDf}'t'"' LAYOUT
KQRAMANGALA xnL.I,A'-.«:}E'-_____ . '
BANGALGRE-GS' _
% APPLSCANT
(By 5 W3 J}s'{.!§RAJ 3;''AésoczA*:*Es )
z{r1._'1_-S' b;m:».iE*1' ?VI' LTD
-V KOFQAMANGALA, BANGALOM:-95
R01', R RI';c:e«.ARDEN
80».FEE'I3 R_Q'AD, STH BLOCK,
RESPONDENT
. ‘I’!~¥IS APPIACATION {S FILED UNDER SECTION 151
.’ ‘c;:u’%’*’ CFC READ WI’}’H RULE 9 car THE COMPANIES CQLIRT
RULES PRAYWG T0 RECALL THE DRDER DATED Z20-D8»
‘”2e03.
THIS APPLICATION COMING ON FOR ORDERS,
THIS BAY THE COURT MADE THE FOLLOWINCIE: ‘
“U
0RI3ER
The applicafion to meal}:-i:h’€*-nrdifr V
2008 is supported by a mem§;;fimc’a%ryg3f*-the 1eé;j1:1ed
and not {hat of a party. It-v.,§§..A;1ot a
ieaxned counsel caxzvxliaglntgiii “‘Z;:gg’ieved
is the party and themfdf=3,’V’if’Vi§ who is required
to file the czf facts
may be of the party and
not _ carmot maintain such
an 3131:?-1ica%iien*. _ is accordingly, rejected.
Sd/-‘
Iudge