High Court Karnataka High Court

Asset Reconsturction Company … vs B S Applicances Limited(Company … on 26 June, 2009

Karnataka High Court
Asset Reconsturction Company … vs B S Applicances Limited(Company … on 26 June, 2009
Author: B.V.Nagarathna
  

1N THE} HEGH COURT OF KARNATAKA AT" BANGALORE}

QATED THIS THE 261% DAY QF' Juma, 2909 

BEFORE

THE HONBLE3 MRS. JUSTICE B.v.NAGA;<_§£'fi:i§§V;é;.  1% T "

(LA. N0, 3212-§§_Qg’
LE
{:93 NO, 23mg c.w;V_99g04

BE’§’Wi:7EN;~=

ASSET RECONSTRUCTICHSE

COMPANY(INDiA) L1M1’FE:£:,_ _ .

HAVIPiG1T’S REGISTEREZI) Q1«*Fi{:E:”AT« ” »
SHR2:EPA’riAR<::ADE, '– V. ~
AUGUST KRA1\§fr.3–.MARcg, ' _ ..

MUMB.%:–»–wT4Q(;€)36′;::;:\.
REP. BY ITS ‘in:_:.E-g«P;?E3;DENT, —
MR. 23.3». R;-a.vEr-:}:y33;’R.;r&2;2T’:»–:, ~ ‘

” APPLECANT
(31; Sm .aMA4Rs::HA:m.{.&; MQENGALDAS 35
SUREEH A. S5H_§2{3E¥’§4′ &,’:c:<:}., A8VOCA'"I'ES}

_:;f V :;':':…§V';t';§?i;I';§;:*~:r;«iva-91cg:qY ZN LIQUIBATEON),

E40. j18,– .SADARAMfi;N GALA INDUSTRIAL AREA
WEETEFEELD,

BANGALGREZ – 569 956,
AA REP. B? THE; owwicm, LEQEEEDATGR,

“~~_.A:r*mc1L:ED $0 ma HIGH {IECKERT 0? i{ARE€A”fAE{&g

25,: T}-IE GP-‘E’1{“:}1AL :,:Qz,::uAT::3R,

ATFACHEB TG THE HIGR CQEERT’ G13′ §{§§RN§*;TAKAg
HAVIFQG YFS GP’? K13 AT’

4313 FLCEQR, 3 35 F’ Vs’§NG,

KBNDRIYA S£§§33%N§

KGRAMAN Gfiifi,

B£N{3’rfi;L(“}RE§ »- $66 €334,

figfli} PaLS{} AT’

RAH EJA TQW ERS,

_ jg ,.

MG. ROAD,
BANGALGRE ~ 568 £301.

3. BS. F£EZF’R£GERATORS LIMITED,

1-D, KADUGODI,

SABARAMANGALA INQUSTRIAL AREA,
WHf’I’E5F’IE;LD I~2GA;3,
WI-i£TBFIELD,
BANGALORE — 559 055, , ~ .

REPL BY ms MANAGWG I3iRE3C”ff”Gf2,
MR. AJYE’ NAMBIAR. ” ‘

{BY SR; DEEPAK Am) V. JAYAREKM, c:’a:1_§}NsEL.;~-

THIS GA. 18 P’ILE§ U/ss .”L’L*4.%tt3{2). £437 ‘A§’m f3:;29«A OF
THE COMPANIES ACT’, 3355 3R-f-W’.-.RULES ‘:}.7GF’ THE
CQMPANEIEZS (comm ‘R._ b£,ES’, 19vS§i,_VE?§¥tA;YENG THAT FOR
THE REASONS sTATE:)’1’1-;¥:R_E;_–rq.V *:’:»z.:_g.:.3m*

MAY BE P1,;£:;»a&;2«;[>-..’.:*.”_€3 ‘I;>.¥j;?§~3;s::f:’ ‘3″H-E; GFFIEEEAL LIQUIDATGR
T0 Hmn c}VE;R, Arm_:éA:%,;S’1’a:e£:’gpcssassxaw £3?’ THE
SC¥IEZ{)_I?£LE_ ‘PRG–E?,E;R’iT_1_’E;S’ ‘:,s.i;~1;V;:’§~z §S MORE; FULLY
x3E?;sc§«::£;aE:£3TAAV§T:%%_V ‘E’i4;-{E2 _Sf;fii}~ii?DULE ME3I’~E’§”‘E()E’€E§r IN THE
APpL1::m*:m~e TC}. ‘-*’;’=.1;;;;”:;’:_ fi;~Ié?Pi;.I.ICi’sN’F AND DO SUCH G”§’EiE:¥f
mi; P’UE~€’7PHE*-‘ER A{C’i”‘$~;xS..§;§Q§§:..–NE€ESSARY AND E’Z”€;1

This ‘{f:…,R, “is V€’§’.;a3<Aii–fig" €01' hearing this day, '£E:€ Cmiri

mad {he .fQI}0Wiz,1_g:'

%%n+fi§_/.,,?"gp§§;;¢afio:; has hm; {fled by {ha Asset

Qecbnstzfilctifizfiiinfiia) £:£d., (ARCL) seekizzg fifimctian $0 the

VVL.'::fii<;ia1 i;iqi:ifiat0r 11:) ham} over and ififiiflre pessessicsn 0f the

_ &' s¢'iz5I.i5u}s pmperiiés t0 the appiicaixi and is: da 3}} 9:136: 3&3

.,v:;{:ce3sa1°§ £2232' the sajci yurpasfi.

25 Rsargi the cfitznstti fer the agpiicamt and Cfiiiflsfii

fi:'}:'* ifmr-3 Cééfikriai Léqzjidaior;

T "RE§P01¢D,EI€-iéffs. _

this ceuri can i1¢1iZ.;2{}{}8. 5311106 the winding up orcisr §;;'£7._the

resp0:1dE:nt <:om;_3a11y has 1366:; 1'€C'8;H€:i3, t11§_

Liquidator would (368.88 to have jurisdiction er A’>Vcur;:1pa§;.I1yf. U%i§§ér-ihéi-.«

circumstances the efiicial Liquidatofis ‘$18313

and testers possessing of t1V1e-.._j’é*;<3hs€11.1k:.__t}1e "

applicant herein by remqvmg_ fig ";a¢1.:.. gm "sea: wiiich are
affixed to the schedule Liquiciatar :0
hand over they §_:f’ss_essfi{iiiV’t::f: fvifga.:§i3.$S;§is;:fis§;i1tiOI}.€t:i in the
SC1’}.(‘.’:d11}.t ‘f;O€.T’.}i;1f:§:” of ‘awe weeks; from
the datg V

Ere. up omer datad imggzeas
being ragégzxig _§_c;:;2 ~§§;§’–_..%.”é§pfican: hezein is directed :9

iI}{i;13_§%1{E*’¢5»Xi$ EV”a33;kVa11ci: R8} the two se:cu.red cxeéitors of the

‘ €35€lt’$’§&.1:i’:y”. i.(.?_:fi{}§1i{ia{§0fi}. who have mzat assignefi {hair debts :0

:}_1éa .:;§p§:éai:t, f§::a:9eir11 ‘With regaxfi to this 003:1 Iecailing {ha

ozfiér ¢.:*.–__f ‘§a*.§;§§fii1:g up and aisa the fact ihat the cfiiciai

Licggzidafigyf has <:€:as.€d is have juxisdicfian aver iha asseta fif

Q izaiémpany.

Accméizzgifg, CA. §’€o’5:2;j2Q§§ is aiimzeeci in part.

Sd/-”

judge

?sg*’