Karnataka High Court
Sri M Srinviasan S/O Late … vs Managment Of Binny Ltd on 21 July, 2008
%
at run was comer or umm-rum AT
DATED 'rm: was 218? nm or my I "
ms noun;
BETWEEN:
SR1 NLSRINNASAN, (32-075}
s/0 LATE MURUGESH ' ._
AGED ABOUT 63 YEARS
R/AT No.96, "J" STREET. 1s={¢_Rosa_ j'
KESHAVANAGAR, MAGADI Ronny. " '
BANGALORE-23
(BY MS. 'osjiégja c..JAmM 8:
AI)VOCK3?1?JS.)
AID:
MANAGmm_r"oF 'B:.z~1'a'~fir'%'L%'1:f'I;A..%:%"
AGRAHATAM ROAD % A A
BANGALORE A '
_REPRES;--{ENTED Bfkéli, MJEIATARAJAN
saw-wmnaqsa ..amIommr
.'_Trt*i-i:MVsj"'%.1é%1::I9i*'%Tr?m'r1onz is man UNDER ARTICLES 225 &
227'~0T'I'HE .CONS'EY3'(f'fi0N OF INDIA PRAYING 'F0 DIRECT
' THE RESPONDENT T0 PRODUCE THE BOOKS OF Afi}0lH*fl'S
WITH R”ESPEC’TTO THE ACCOUNT OF THE F’E’l’i’l’¥ONER A@
Apso THE my sups AND REFER THE SAME FOR FRESH
” ~ . ‘AUI3I’FI_NG AND
” V’ –»T§;iES PE”1’I’i’ION COMiNG Oil FGR PRELiMiNARY
_ – «angina THIS BAY, THE comm’ MADE THE FOLLOWING:
fl
ogngg
Imxned counsel for the petitimmr submits I _
the respondent has not complied \v1th’ : A 3 >
09.08.2007 passed by this
Nos.13545/2006, 18501/fiiiflff,
35595/2004. It is stated the
rcspondea1t–MaI1agcInmv1 t….V:” to make
payment in tmmgvqf If
the wfih the
%. H. ,% fimwmrmrflm
order
petitiomér is ixjntcmpt of Court in
. % & Sd/_i
Judgé
”