Karnataka High Court
Sri H A Jabbar vs M/S Samrat Ashoka Export Limited on 16 October, 2008
- 1 -
IN THE HIGH COURT 0? KARNATAKA AT_fiANe§L¢RE'5_ =
DATED THIS THE 16" DAY 0? GcTQBER,2oQ$" _
BEFORE
THE HON'BLE MRs.JUST:éE B V NA§ARAiaNA
C . 2x:»%r§wow;*;%,8mQ2.:g--:oM9§;% .
'*;.ENi:} '{m,*
Co.P;MQ.§§l;3§§»}_;
BETWEEN :"""»X 'a3. la"
SR1 H A éaaéafi '* _ «~~
s/0 LATB_HASS£gN KHAN '»
AGED'ABQUT Se»iEARS7u_
R/A Nc,41, 5"*cRoss=RgAD
AzADNAGAR,%cHAMARAJPgT
BANGALoRE~18._;
: '. '. mAPPLICANT
' {gf'S§%A$UBBA RAG & C0., ADv.,)
......._».--_.
'»_M/s.3AMRAT ASHOKA EXPORT LIMETED
'w'a_éIS LIQUIDATION)
«E239 BY OFFICIAL LIQUIDATOR
*m " KQRAMANGALA, BANGALORE
'nay WING, 4*" FLOOR
WRESPONDENT
{BY SRIYUTI-ES DEEIPAK AND JEXYFXREXM, ADVS. ,)
_ 2 _
THIS CA IS FILED UNDER RULE
COMPANIES (comm) RULES, 1959 R,{fsg; -..g3«::};’~ _5 :33
THE LIMITATION ACT, PRAYINC3 Tc: co:s’poN.$:gVVTH;r2′
DELAY IN FILING THE CLAIM ‘AND -ID1_RE.r;*T “{1*_HE
OFFICIAL LIQUIDATOR TO m;§:BU:5§’sE’ ‘I’i§.E”‘b’iON11;.i’g.,,jjL?i§3
TO THE APPLICANT. _
THIS CA COMING oN’C:*oR oRmE’2.:.: -I T3313 DAY,
THE COURT MADE THE E’oLL_QW;:-r+:Gvw;,_»
V % . %.0%_1m£:i;.R’:A %’
There i$ a qg1gyfin filiné the statement
of claim Eéf§fé théfQfficigl’Eiquidator.
f;«:.Béihg f safi$$ied with the cause
shown, ‘ delay} iS” condoned. Accordingly,
“V,_C.;§:”:NQA«.,.:8Q2/2CiC’8″””iS allowed.
Sd/-
Iudgé