High Court Karnataka High Court

Texport Creations vs Commissioner on 1 July, 2009

Karnataka High Court
Texport Creations vs Commissioner on 1 July, 2009
Author: Ram Mohan Reddy
...i..

IN13H3HKHiCOURT(H?KARRhIAKA,BAflGAmé§E

DATED THIS THE 1s'r DAY OF JULY, 2909    _

BEFORE

THE HON'BLE MRJUSTICE   REO1:);*O%O_'A* ;}

WRIT PETITION No. 193a%OOF 2008 qLg.Bm;%O O? .

TEXPORT CREATIONS O   
329, RAMSONS COMPOUBZD;  I
MYSORE ROAD    

BANOA1,.'ORE-'25; _  _  _
REP BY AUTHORSED REPRESENTATIVE
MR' SATISH OOENKAR._ __  

 - '-  »-- '  PEFYFIONER

 (By  ;A.iBAS4%';'ié$ 1'5'Ii'A1:=II~IU s PATEL Asscrrs )

"1;  "--C(§fiVl§Y;'SSiV(§NER
-...__BRUHA',E.' BANGALORE MUNICIPAL CORPORATION,
EARGALORE

1* A' ' .2 = 4As s"'r EXECUTIVE ENGINEER

=  CHANDRA LAYOUT SUB DIVESION
'K P AGRAHARA 4m CROSS
MAGADI ROAD
BRUHAT BANGALORE MAHANAGAR PALIKE
BANGALORE

3 SR! RAMA METAL WORKS
HAVING ITS OFFICE AT'
# 320 MYSORE RQAD ~

UK



-2-

BANGALORE--22
REP BY ITS PARTNER
MR SURENDAR MILAN!

(By Sri : B V MURALIDHAR 55  
K N PUTTEGOWDA, ADV FOR R1 &. R2 } "   
(BY M/S. VASANTHAPPA A/S, ADV FQRR3)  "  . __  . '

 RESPON.DE):I*JffSVV

THIS WRIT PETITION {S FILEl§',UN:§3ER AQTICLES 226
AND 227 op THE CONSTYFUTION OF INDIA Pi2AYING  '

QUASH NOTICE AND PROVISYONAL ORDER m*.'.s:~;.,1...20(2)s,
VIDE ANN~G AND}-IAND ETC.      

THIS PETITION comxne 0:»: 1593" 'PRL.I~{E§ARlN(:} IN 'B'
GROUP, mas DAY, THE -e_0yU_R:rf M,3ADE_ FOLLOWING:

Sfiefleeelva 'éxtil, learned Srxcounsel for

the peiitipnei'   reserving liberty to the

  'fie  under Section 443-A of the

 Corporations Act,1976, for short

 _ the ""Act»,   in question the order impugned, the

% j '   be disposed of.

Recording the submission of the learned

  :."Sr.<:ounsel for which the learned counse} for the

respondent»-Bruhat Bangalore Mahanagara Palike

M

-3-

(BBMP) has no serious opposition, the ”

disposed of. All the contentions of the .a:%-Qilozptv’ >

open. If the petitioner were to file :3, o

fortnight from today, the ,ii’1tg§I*i1o”‘ .

continue to be in force till i ” ‘