High Court Karnataka High Court

Mr Cariappa N P vs The Official Liquidator Of on 15 February, 2011

Karnataka High Court
Mr Cariappa N P vs The Official Liquidator Of on 15 February, 2011
Author: A.S.Pachhapure
EN THE HIGH COURT or KARNATAKA AT BANoALoRE_
DATED ears THE 15"*DAy or FEBRUARY, zoixaedra
BEFORE:
THE HON'BLE MR. JUSTICE A s,PAcHaAe§g$'Q .

COM@ANY APPLICATION No 142_Q§ 2ci;p,,'d"
Ifi_ .. _ ,_.

company PETITION No;l26 gg 2QC2,'d"

BETWEEN:

Cariappa N.P.,
N.C.Poovaiah, V
Aged about 61 years, _ - g ,,
R/at No.14, Kesha§araj«flayoutgfi

Cambridge Roadf*Ui§0orLF,K.d,'K x
Bangalorew560'BQ3, *.dC«eV" f ... APPLICANT/S

{By M/S. B.T?PraeannafKgmar & N.Chenna, Advs.]

AND:

"pThev0fifioial fiiquidator of

M/s. vijaya Leasing Ltd {in Liquidation},

d,Hon¢p;e_High Court of Karnataka,
igfiffloor,-Raheja Towers,

M.G Road, g_ ,
Bangalorevlgfii ... RESPONDENT/S

d'.,',[By Mfg ;K.S.Mahadevan & V.Jayaram, Advs.3

'k'k'k

This Company' Application is filed. u/Rule 177

fl'uof the Companies {Court} Rules r/w. Section 5 of the
*_Limitation Act, praying to condone the delay of 33
" days in, preferring the claim: getition before the

respondent Official Liquidator and to direct the
Gfficial Liquidator to adjudicate the claim made by
the applicant etc.

 



This Company Application coming on for Orfiexs,
this day the Court made the following: '"

ORDER

Heard on the application to condone the delaf .’

in filing the claim petition.

2. Considering’ the Vg§Ognds “made tout “in'”the’

affidavit filed in support_of the applioetton, the
delay is condoned. C}fiC_No.3é2/2fllig;s accordingly

allowed. s. Vm”w.V

!\ eg§fii: t 3§§ee

Ksm*