Karnataka High Court
R Devdas vs Canara Bank on 24 July, 2008
-1-
IN THE HIGH COURT OF KARRATAKA,
DATED THIS THE 24th DAY 09 % n
BEFORE
THE HONBLE MR.JUSTICE R}§M'
COMPANY APPL1c:A'r1oi¢ = " V
IN COMPANY PE'PI_T!.QN M). 1 13/1
BETWEEN
R DEVDAS
s/9 LATESRAJU 'PIL;.AI;--.f;r?"*:E}1R';.-;, '
FORMER MANAi31NG DERECTGR C;-F' M/S DEV
F1sHER1EsT.Pvr Lira (mL1Qu£1m1'£oN)
N0.3;v1cARLEs?Ifo;~I"«SFR,Eu':r,. _'
BANGA._L(f)RE~5_ " __
I % % '- " " ...APPLICAN'I'
(By an; M' I€$!§'§«'1Pi?AI.'{j.*&S§i, ADV. )
-- BANK
' BVENSOTNTOWN BRANCH, BENSON TOWN,
BANGAIIORE-46, REP BY ITS MANAGER
2 CORPORATION BANK
" ROAD BRANCH, KAMARAJ ROAD,
BANGALORE-46
% M18 BEV FISHERIES Wr.L'm.,
(IN LIQUIDATION)
THE GFFICIAL LIQUIDATOR
ATTACHED TO HIGH CGURT OF KARNATAKA,
BANGrALC}RE- 1 RESPONDENTS
(BY SRLPADUBIDRI RAVHAVENDRA RAG, ADV. FOR R1 852
(VAK NOT FILED) as SRLDEEPAK, ADV. FOR R3) A
M
I
.2-
THIS APPLICATION FILED UNDER SECTION 446(1)
09 THE COMPAMES ACT, 1955 AND RULE 117 C}i'¥'--.THE
COMPANIES (COURT) RULES, 1959 PRAYING TC3"~.Di«RECI'
THE THIRD RESPONDENT - OFFICIAL Llqumarozzf; To
FILE AN APPEAL] CRP AND CONTINUE ms 'AGE.IN*S_I"
THE ORDER OF DISMISSAL PASSED 3'! mg; LEARNED
CITY CEVIL JUDGE (con r~zQ,11), 5ASS£S.0RE.V EN"
P.MIS.N0.974/91 AND PROSECUTE TF}E_ if$AMEV'Fd\_'D'TAKE
SUCH (YFHER STEPS AS MAY REQUIRED
SUCH OTHER ORDERS AS '1'HiS i£O?=I.'BLE Ci:-'.')UR'P
DEEM MEET IN THE INTERESTS o1:';1_tJ'm1c:~3:."'
THIS CA C()M!NG on 1=951é?%'oRnSRS:fr'HIS SAY, '1'!-{E
coum MABE THE Fo,L.ww1r:S:.
:*'IA'hc--::1*::': .iS"7m:. for the applicant. The
app1icam'"mf;%isv é
.....
Judge: