IHTHE HIGH CGETOF KARRATAKA, BAHGALCRE BEFORE smsmwaaamm sxomm 8REERANGAPPA"';-- A % nmcrron (COMMERCIAL) A : '. Illa. mwm comm V xxrmunnsn SUS'-?%§8I(;':N)"q: _ % 31330.14. '8RI. 'GfiI."' * xx-m 3:; mwx,m1m=gLqa3~5n9Ve§s«% V wrmormn (av smnflfi F012 sR1.c.H.H5m£mAm%a;am?5mm 3RI£.G.8U'RE8H, %%%%% mE«31nrEm"KaammKA 'Hg"'§Lsa<m;<:.£rE'%mmcE 3'i'A'I*IOIC/ iiéfié ¢::m§m° W?' &%W~é.%"§"&%& fiéfifl fifi??.;fi'§%'?' WEW DATED msnm 27»: my 91? xovsrumaa j % THE Hemamm JUSTICE mmwanz as
Wfifi W
§
§
fie
§
%’>
%
3
§
as
x
§
x
‘VWWJM I9 ‘%1;4f’?%’0’W:~\99N«4£
mm wwwmnwmfimmm WEWW W? WMWWMEMKM WWW figflfiwm” W?’
This petition mom on for orders this day,
Caurt nttada the follawixg .
Q.
‘rm petifioner is melting _a;.131;icipaf;’t£5r§,’ f _’i5;1 V ~
ca%m’ n with” 811% No.3%/ :j
Stafieon, Bangakm: city far _fha:;:_ ‘
txndm sec1:icm 403, 4Qék;j+”%%45.a},F with
2. 7: tmt tm
petitiaxm :__ BESCOM
has a’ an amoum: of 123.18
.» uuf tsf thx-2 Imuram Company
got aaa@ed tn the: oampatya
However, subsequently the said
am at an time of withdrawal, me
‘V r mdmfi. as its Co@any sufiaxfi. a has in
cf Ra.4~.% meta. Aoeordfi, the wars: has
‘V V ‘ ., rwlmed agaflt the pefiigianm and zxtlw,
$1/I
ré
§
3
;%
g
2
WM %;,;.1%.;%%.M%:£ KW +W%fiN&1€”&$Wi mwa %;2fl’E§;¥’§§W° W?” %%fiN&”%%%fi fim-3’k&’% fiwfifi? fl?’ ¥*iL#%@WW&”‘&%& Hfififi mum?” Q? W&%%NWf%.fi€& Mififi fiflfififi? Q3
3. Aomrditg to the ka.r& counsel appmzixaafor
the peamm-, as per the articles of
mmoramium of aasmiafion at page 57, A
baing the I)ir~ac:mr, has got am powar & ‘
flezpoait and he has any dong
more mm: and profit and
norm of the omciah wt?’-:*.@=
aficial mm. Tbs favour cf
Bascou. It the amount
was Vemploym af the
gm; aaaigwd 12: the
mm Accz:rdug’ to the
stxhnfiegsfirnp at fa’ the ftetitiitznezg if
through Comanjg for abazt 3
V ta the ammat enzyme,
L’ comm ‘Iherefore, he subnfits that due to:
$1155:-ed hytmCo::@ny,t1’w perm mm he
[held mapmaible and aamardimly, sougli for gaff; 0f
hafi §kflmanhmk%t’§atthweism on
mwi WW Ka%*?e.%?;¥%W”¥”fi«.Kfiu Hfififl fififfiwflifi” wfi KfiW%fia”§%%fix ?t*%§€$§<='?fi éfifléflfi? $3? %fie.fiWfia"§?.%%%& §*~§¥€%M amwm" £1?' mwwmmm %'§§Kf§sM£ %7;.'2€;.3%l..MH W?" gmmmmmmm Wmww mm
hm: done by dhcusaing with some attmr persons {put
wifmut obmimq a eiavczisian fiurn 1-ha Boamiu
wittmt mm hem a mm mexuuam
ohjmtinn by w–e.s:apInym'a, V
beim made: without warm/ing
thmeby tbs Corpomfion V'
action by the pet*itio::mi. h' 'V ' 3
3. Pa pet1’5mr1e1:’
aubmim that. but, he has
@615 mm the
ax-acm L to gam pmfit ts the
% srmamh mm tbs: the
$1″ in ma ways. One isms}: plusand
the muity plus. In tha cm plus depwt
_ inamtm pfinxzépal %mfik m
and in the equity plug depofit achemit is
mzlject ha Aeaznrdizm he
mmmdtlmttha mfiflanwmammna dwiicn no
Jév”
W§@M fifl
%
Xi
§
$3
Q
gm»
3
§
@
if
X
g
E
§
§
§
Q
§
X
§
§
E
E
E
E
&
$
%
ma’?
§
Q
E
§
§
§
§
E
3
£
£
&
3
3.
3
é
§
§
§
E
g
3
E
in
E
§
2?
E
3
§
9;
imam: the saw amount under the cash plus sohcmfo
czamt imam equity plus.
8. What is: being mticad in am: the é * x
actixg as 2 custodian cf the
the. cm-permon. The
mm profit fir the (V11-V::i::::z’si¢:aa:1
woukl have hem amount was
WW” W “#3?” 1-” WW»?
if at all ha gmxm have meted
tlm &;.;m mh ~ ’31,. more 513.13%
Tn board awn, A huge
” ‘ in meceured aecurirtm
% ham alleged in cm cram: is, the
T X imamed by an Corporafim, but,
gmmm hem atom m was: throughtha
% eiamrmuz-arm Ccirporatian and wage: it
% t}3eBE3CC}M.
9§Inviewaf1heabem,ita§pmrseutafmhe,
£9: zifizlgakgpuxblic n:9%is # di~eam:-afiarxi
‘F
huge has is auflered by the BESCOM which has
widbytheccnaufi-swf£hg1mtd%culty. T T
10. In the cmmtaneea, it} _:;ot vfzg1- ‘*
mntxxfazztnicrfiaatorywil. V’ V
Pemonia aemrdm %
5 $@mE gfikfifigfig &§ .§:§u Efimx §§§§§ gmfi §m$Q$ fig”: §fiw€£$…….. p§ $33 §§ §§,§§§_ $$ 3&3.” §§.»fiZ%§ 59 §§§§ $3