IN was HIGH coma? OF KARNATAKA AT BANoALoRE_ DATED THIS THE 15"*aAy or FEBRUARY, zolrfhaia BEFORE: THE HON'BLE MR. JUSTICE A s.PAc3HA9fi§3'm COMPANY APPLICATION No :47 Q3 2é1i*.«."' 1" -. '=_' isilfu_ COMWANY PETITION so 126 ggxzsoz, BETWEEN: C.N.Ganapathy, . S/o. Nanjappa, .a o~"».* Aged about 85 yeaxs, R/at No.632, 1% main, ' 1" Stage, Indiranagar,*f~v-_ _ , , Banga1ore~38._ g_5V "._=g*,"" f ... APPLICANT/S [By M/S, B.T,PxasahnaoKtmar & N.Chenna, Advs.] AND: The Ofifiioial Lifiuidator of ,"Mfs. Vijaya Leasing Ltd [in Liquidation}, 7Hon'bie High Court of Karnataka, l2%*Floof,_Raheja Towers, h"._'Banga1dre~1;Ch.' ... RESPONDENT/S
ie_4′{By M/s, K S.Mahadevan & V.Jayaram, Advs.]
‘ir’k*
iaThis Company .Application is filed u/Rule 177
R”o£ the Companies [Court} Rules r/w. Section 5 of the
‘Limitation Act, graying to condone the delay of 12
‘*adays in preferring the claifiz petition before the
respondent Official Liquidator and to direct the
Official Liquidator to adjudicate the claim made by
the applicant etc.
This Company Appiication coming on for Orders,
this day the Court made the following: “*
OREER
Heard on the application to condone the delayu.<
in filing the claim petition.
2. Considering’ the dfifoundé” made oofi@”*in’ tho*d
affidavit filed in support of tho afipkioation, the
delay is condoned. CLH _No.l&7f$C§1 is accordingly
allowed. .2 :mWw.V
Ksm*