High Court Karnataka High Court

Official Liquidator vs Nil on 9 June, 2009

Karnataka High Court
Official Liquidator vs Nil on 9 June, 2009
Author: B.V.Nagarathna


INTH11; Him»; c;uum’LwKA:<NA'1'A1<A A*:'aAmGA£,Q»-.-{1e.:.V_

DATES: -mas 'FI-iE 09TH DAY OF' JUNE, 2_Qi)'9 .j _

BEFCJRE

'1'm«-3 Hm~V1;s1.t+; MRS. .;us'r1<.;:;_ 15.y..T:¥;;x{s;Ai%éAi*.HNVA..L_ V A I, :'

g;..A. N <1 Li?j?J:§£;3Q;§ *
c:o?».N0;'7.,;';'»s8

_l;il;§_7FW

(}.%*'Fl(31ALLlQUiDA'!'UR V V
ATYACHED TO THE -_ v_ «V
E~{C)N"BLE Hitijfi i¥:'1?_ A£?j;~-._ _ ‘ _ ”

BANGALGRE;-35:’:_.0Gj .. ‘

“”” « flPfi.<IcflN'T

(By sii .; ii ,aA';*A1.2U{)’f £)4.L.i*§§.i\é’t§”.:g:ifvi ] :2t’. ” ”

Rcqumament under Scctgon 4<b42£bi:"S:}V.of
Act 13 dispensed with. Acooiiiiiigiy, is

disposed" of.

S3!’