High Court Karnataka High Court

V K Powercoated Furniture … vs The Official Liquidator Of Mysore … on 27 October, 2010

Karnataka High Court
V K Powercoated Furniture … vs The Official Liquidator Of Mysore … on 27 October, 2010
Author: H N Das
IN THE HIGH COURT OR KARNATAKA AT BAN_GA I.§,?RE

DATED THIS THE 27th DAY OF OCTOBIIIT-i,'%'2()'jI{JC;--i   .

BEFORE

THE HO1\E"BLE MR. JUSTICE HR: E\fAIC§'fiI1t{({fiHAiV" 

C.A.No.8S-Tl/2010'.CO.I?;A1O6,f2.0O:I    
BETWEEN:   "   --  

V.K.POWERCOATED F'[F{N~ETUR.E INDUSTRY

A PROPRIETARY CONCERN I~IIAv:1\;€r;;:.IT"S-- ffj  " - _

OFFICE AT BYEPASS ROAD, GOLITARUD-I. ' v  _ 

VIJAYAWADA RURA_L. RiI'15RES§;NTRD-- BY ITS 

PROPRIETOR SR V;:IORN'1RERNARD   ' ~~  ,,A_RI>L1CANT

(By SR.:SRRRVATS.A.C_SR,COI3I~§:SEL, FOR
M/S"'SAREEVATSAV"ASSOCSEJATES )

AND:

 -  THE 'OFRICIAL LIC)j;IIl).A'1'OR
 fOIi1vrYS'O'RE KIRLOSKAR LIMITED
 _ (COI»IPAm'.,II~ILIr;I}TDATION)
" IIONBLE. HIGI1,;'C'OURT OF KARNATAKA

4R' FLOOR, DT_9:.:' F WING, KENDRIYA SADAN,

V -V  BANGALORE ~ 560 034. RESPONDENT

V’ ” g .. (‘Ry Sgi ICSMAHADEVAN, ADV.,)

% THIS APPLICATION IS FILED UNDER SECTION 446 (1)

Si. (2) OF THE COMPANIES ACT, 1956 R/W RULE 9 WW RULE

11(b) OF THE COMPANIES COURT RULES, 1959, PRAYING

I–._

‘.-‘
d’.””-J

9.

TO ALLOW THE APPLICATION BY DIRECTINVGi»._4iii’FHE

RESPONDENT TO DISBURSE THE SUM OF Eps,s’i,oo«,’oQoxi«n
BEING 80% OF 78,75,094/~ BEING THE SECURED DE–BT._yC’Fp’
THE UNITED INDIA INSURANCE COMPANY L_IMI’1″–EI) END

This application coming on foriiiorders this.’d,ay,».the

made the following; V
_.0RpfRh;

The applicant in assignee of the debt
due to the liquidation. The
applicant creditors is before this
court “Liquidator to consider its
claim and extent of assignment. Learned

counseli for the Official Liquidator submits that they have invited

claims ini’respect__of the company in liquidation and they have

receiyed It is further submitted that 8.11.2010 is fixed

the” for the adjudication of the claims including the

_ i ‘app.lic’ant herein. In the circumstances, the Official Liquidator is

“directed to consider this application as claim petition by the

I-…..

it

applicant/assignee and to adjudicate the same in accorda11Vceu’v.{ith

law. Accordingly, the application is hereby dispose_d*.:. .” ‘