Karnataka High Court
Sri.P.Parameswarappa, … vs Official Liquidator Of Saroj … on 17 September, 2008
IN THE HIGH COURT OF KARNATAKA, _
DATED THIS THE mu DAY s1§i?rEMB¢%ER; T
BEFORE %' é % A
THE HONBLE MR. JUS;l'I:CiE.AJf}"J:_VVG{}N;3jAL
c.A. eiV1s,0%F M
-c.A. NGv.Q1'086£_)_F 2032."
(1:03: _1§:0Sf« 4412Qcc;&. 45/2000
1 SR1 P= PARAEQIESWARIXPPA
S/0 SA}$INASIfDDE__(}OWDA
AGED-7C5 YEARS % .
R,IA'r NQ189; "H-ENIAKUTA'
~ -3511 AI-N, 12TH_(_3__1§.0SS, RMV II STAGE
% BA:§GA;,oRE-560 094
AppIicant_
L ( By'Sri Basavé. Prabhu s. Patil Associates, Adv. )
'UFFICIAL LIQUIDATOR OF
SAROJ MINING LTD
( IN LIQUIDATKJN)
. . . Respondent
(By Sri Bcepak, Adv. )
This Application is filed under section 1_5}”6f_’
praying for deiction of pcfifioner/accused N058. *t1f1e ‘
proceedings. .
This application coming on for ‘ ‘éivééigr, “:’iije
court made the followingi A ”
ORDEE».
This Application is mgd z:.:r§§11e1s=;a:s£mAor mspondma, in
as much as, on the date Qf J1€i.7.2002 he was
not a Director. he had retired
on 26. gralted. Respondent-
8 standsVvd¢k-;:tf£:d.V ‘
S<_1,f:E_.,
xaaqe