High Court Karnataka High Court

The National Textile Corpon Ltd vs Bangalore Commercial … on 17 April, 2008

Karnataka High Court
The National Textile Corpon Ltd vs Bangalore Commercial … on 17 April, 2008
Author: H.Billappa


W “Wig Hi€f§i§=% {ZQUEQT 5}? §”{.fiE.R§k§3§”§’&§K;§’,%fi«§’§{§A&L{§§%.§

mmm mtg ma w””‘% my mg Mm; gmraa

3% Ffififi

ma mmgaafi mmmwm §w%,E%§§.L£%§3’%%: : ‘

Rfifiiflggfifi mm?

fie, fi’m,;§;r3;_;

The Natémnaé “fixifia ézmgsm Emmi.

i§fi.§*”%€KM)

E’ém.2″?f2, §<.HF;{}#®,

Ffiangaiezwa-»«§fi8 Q2?" VA _ V.

Qfip. by étza E3§xri’$§ama§ Exfiaanaaggafi _ j».§;F’~’-9§§.wL;»§=§%§T

{Ry fags’ 7

;%§.:Q::§

ffiarzgaéere €Z3mmmera.i;a%%. figastficivisiimn.
R2′: m$as%2zi§§’.§?3g ita Regéis-‘§.sare:d Qffém at

% m’c.:e..%’2§s3§2″_’*aw-,”‘ “””

. ‘§_§ssp:e§s.ss9a;r”3g1 §”<';a:3a§, {rm Statéam.
A _ "'B;a%:t§a3iea,_m%:».fil€,*:€3; Q5315
" .E';<%-35:2, by.i'?t;':%;,_F*raa§'&a~§"dani Ram "3-".t?~»=%a:"§.m§as'°:%, …EEE»P$£*'~§E:Ef"\§"E'

($1: f\;§£§;i;a§:a%A Axéa €03' 3’w*€,’L’;

.ai§g§+’.::?fs«§.;/23% the Judgmem and maxim aaiad ésmmzag? mama in
~:$5.3,$\im.’E5§€§:’;’?f:.;-‘€32 cm me fiie Q? 2% my’; :m:,<:;:y mm arafi

-F$as%s:s§am”.; wcfiga, Mays: HM, §§anga§£:::*e. pméy ciewazaéng the amt

far exs&<;':%Een in am far ass dimaziémg gm awaiiam hemin E£.:s- harsdmzm

u,/

{ha vacant Qaasasaéan 52? the M:-hmfiuie prop-am m {M ?a2$}:§£3r;:§e.n%
wfihin 3 manths {mm 'me date of receém :~:3 are f;m.%$e:;”2E*.%::’:§;>;fz:sra éha mfsam. Tifiay

have fiéaaé a m£»*r:§;ix§gm§$37=_;peE§i§:fifi itmlaa-r:”£3′.r’¢i3;e€r 23 mile 3 CR’: Whmh

mafia va’fsi’?L;mdé’E-ygm

fi;;;;’ps§cé{%:¢ig;–~2,§:»~::+.%§éw:i§’:4e;é;-:s»;s- 23 ?%e..1£& 3 me». $a¢,fi${‘E’} mf’tI’.1Péi1’a
%.%”2a pafiééa L beg ta7;%ta7?;ég as “%;.2*rj:de§’:

}cg:4;.eatimn an ea’ bamre: Efiiféifiifiifl, by wztharawmg aii {ha

. »v4§c:fa2§°§t3:g;.§’2°§ém”1s rwsed in am Wrétters stammerat fééaezi bazfcxm

V’ Tf%’%i§§VVcomfi beéow am ihe fipmai befmre this %~%csn’me
‘ = am

$1 “‘%”§’sé”s*&.§;:3¢%Eg%n’§ mrmecfies ta vamte ma maméaea in

Z The Amxrefianfi unflermkes ta qua, vacate am ham msaer
\miurs.m:”%§y five premises iv: Qmesfiimw ta the Qaapmndeéfat
mm C)?’ %$fa:;2*e. sazaxmsm, wifihmut making any axéenaémn

af time 0%” w:mm..:~; dmrimg Ewe: rrammmdwai ta ma
e>&’m

Li/A

“we apmfiiani furthar untéeriakea ‘me pay damagas my
we arm acaugmfiisn ag Lemar:

3) @ %x’%Q_fli’;’E@;”«- pm. from ‘Em awe {If
‘Rs%g.’§ 4%{;a:25:.T % ‘-8 x “~

from H458}: to 3@;:sz2am
Rs.£,9”?”5S- _
:3; @ R$.2§,Q$k3f« pm, W tasazséa ‘m%3mx2?::§:%
Rs.’§&,$25£~»t»’§GgE$’§”fl5»f-» ‘ °

3′

a} @ Rs.2a,@ma. p_m},}¢Q;n %}’i€-g£’}1′”»..$»:_%_: 37§5;é;:mi5Ms: W

Rm4,@2§ ;«. + m¢%:§..’?9};-:*;I§;m;V

“§’£’°se- asrmam 5′? flaimégrsm .%«s§%i§.%;~ye° :;:sj5z’£’.accEfi’aa,:§i:’i*2%:”% {fame 6,312 nxmths

fwm théa my wétfwasti £§:§:re3r~;=é§fi§_3¢z §’-.3:7§’_’_.de%’auéi’ ‘éavaa am
amasmfis 5%,?é%;Ei}§’§;’!;pa£%£§..’:’;sgger”y ménifi 33% mm e’><m;§3'?:
the abaifa %E§'fiy'fi\;%§éfl3 irfmf a::sté'jf4:i.%::'. vé::m$us'ét$ Wm be {gnaw iryy the

4)

Vfimeééafirt. *3;

.. T%>ze ‘ i>%:§r;2:};%’§:;%_%%i’—-.: £3:*§§e§*tai<:m 'Se my damagas as

é%wjérn$:§f:f§m"~s.e2-:d§"'EEEE $a.m"er°:fis:«r mama: £:ommE':%%ng my
udef'a:ii§;;«,%.§?%….;€:'-aise ma Apgetfiant mmmits d@fas..i£'£' far a

.A _cé:'2:1secu§év@ §}%i'i€:»fi 5%' iéwaa mangm 0? in mm gagging fiéw;

gzfffi'-5&3 Q? daswrzagafi as skated supra them tha apmsfiant

?§j_%"saé§% fwihvwiih 3w"z"erm§er x;a.£:a:"r%: pmsaa-:m%€~::*'°§ mi flag
firaaméfias in q:.;%i%m*s wiihaut mferarzca '£23: ma g*2e:~:"§ee;.%

$*E%m:$a%ed swam amzi tim Ampeéimmt mam': ta'E<e- me-
bmafiii 0?' W3 ammgmymém.

“?€”%a-6: R@$wmacmr”s% fiamméts gm Em hm ma zmgemim: fat”
the abgzxxe Apgmaé in ba aeféagnwaed Q?’ is”: W a%;:mva% %«aw:'”§3.
The émartésm ?§”i&Fé§O%”%, pray” témi ma W:2§””:’%:3§% iilsmrt he

Qififlfififi is ejiagmea 63?’ gm Afigmaai in Wm ahava éevmg

W,

.(‘.,.:..

wéih an erfiéer far mfund 53? mi cam”? fee. ta %:vN_§§e:2z?’%,;g§’:r§.§ed%

‘m we fifippeéémig in the irztareat af jufifiae a m£-é;§cg;’;:.§:fg}1”;__ ‘

2″ 53% Karzcmawamy and §3r:<,1£&i:.a$:.s«€ ?%-:awQV<§?AT£§#g:iVw§%i£s ér-43

§1§E"@$&%"°i"ib%§$E"$% the mam admit ting mrrzfia 0§_'_¢m§*1pz%urn5'a«e:asVanai _%§:.:. &§,§e_

axmxutéarmk

3. The éwfnefi msungmi f’0i7:'””%i”‘aé ;::é.’zg’é’*%:;.5_a~;$ aE$0Héu%Vrr;is?: 2%? ma

::@u”?m.*<s-misse may fie mcwréieai

4. ‘fie ‘L;”:.zi:’!”‘éfTi§»;>§.’;€f§’&’E”%5:§¥?;*:!V:%f,”: ii??? EM’ ‘i:§m~§$@ e.s”§v’§£7e”a’*~a»%a::fVv§_:ffe_:;:fl:::,%e*:’x.»*e¢ee’:e”: ma gmti-$3′ Qraw up im €.i?$£:-ma

a::¢if.£c’r:a:~5§_v§;9sg,”§.£j%_:,:;44vA§¥*’4%:é:”é’_a.:z”*§fi me mm? fag pzerméasime En Eaw,

Sd/-In
Judgé