EN THE man COURT 01? KARNATAKA AT BA:~:GAL*R,E:«..,'_T~-V.Vv
DATED THIS THE 10TH DAY G?' JUNE, 2Q<::s13;' ' _ "
EAST WING, ;N'0".49;». vi?{#.CE_ €_1_Ci!._JR'~$'.E3« RQAD,
BANGALQRE-.€.56€JOG1." ' ,_ '
REPT. BY-1~"SS ,NLANAs:3§e:R'».13.33.33-N.I;3EA.
N , . APPEJCANT
(BY SR! as-.. Pvi,'&N.}¥;i-E\§!§T}~i'«§z. "VI"»:'E§<ANANDA,
ADVQCATES} *
AND:-3. _
" v-'i,$é;/ NE,A¥3H{} Paifim MILLS {P} 1313.,
fg~.}
. =.,(1m.z(;,;:;i;,)A*:*Io:~z),
, §3Y.QFP'IC£AL LIQUQATOR,
"'.A'I"1'A{3HEw{L)»?I'O THE HIGH comm' 0? KARRATAKA,
A ' RAHEJ!¥;j_Ti)WERS, 12TH FLOOR,
"'«3.*v*1.{f%_:'.'1"<i';'.i£'x'}3,
BANCEAUSRE - 56030:,
' ' M1 é. KARNATAKA S'i',fi{f'E NNANCIAL CGRPORATZQN,
* 1',\5G.1,}1,THIEviMAIAH ROAD, '
BANGALORE ~ 560 am.
" THE SENIOR MANAGER,
SYNDICATE BANK,
MYSORE MAIN, K332. CIRCLE,
MYSQRE --- 5'?O G91.
RESPONDENTS
{BY SR1 BEEPAK 8:. V. JAYRRAM, ADVGCATES FOR GL)
THIS IS FILED UNDER SEC’I”§€)N 446 0?
COMPANEES ACT, 1956, R/W RULES 6 8:. 9 C}§’~’_”‘~*¥?I=-!E”–_
COMPANIES (COURT) RULES, 1959, PRAYZNG Tit-ir*;7’£’_”l3’j{}R ”
THE. REASONS S”£’A’I”ED THERELIN THIS HOWBLE Qgjim-“r ~
MAY BE; ?LEASED TO PERMIT THE AP9LI'(:AN’;f» ‘ix:>’
DEPOSET THE SUM 0:4′ RS. 76,2__g.,3?9/-_–‘ 8§’.”}~I\}_’G “THE
AMOUNT ACCUMULATED WITH INT.?;3RES’F FRQM -“i_’.I’i’«’I’£5Z TO
mzm on THE ORiG§N’AL SALE REA=:;iTzvs\T:s:.>_N%. OF’
s9,25,c300/- wzm THIS I~IGN’B_LE CGIJRT THR{}_¥}GH”~ TaE_ ‘
OFFICIAL LIQUIEATOR’ AND _V
This CA, is coming 011 for (u§’Ir;i:. é1″f3; Ifiadfi the
following: _
ci=’i};> ‘
Couns-:21 memo stating
that in term’; the anmunt
realised on amount of
in liqujdatiozl has been with the
ofiicial Liquidatsr. Mgzna in view 0:” the
said daposiff “rm én’;v—–€§;A.N0.880/ 2008 are
rcazquimti. Aoeéxviingijg; §.~asposee1 of.