High Court Karnataka High Court

Vasudev Hoovale vs The Official Liquidator on 21 April, 2009

Karnataka High Court
Vasudev Hoovale vs The Official Liquidator on 21 April, 2009
Author: H.G.Ramesh


CA 14212009

in mm man COURT or KARNATAKA AT BANGALORE
DATED THIS THE 2131′ DAY or man.

BEFORE  V' %

THE Hownm    %  k

comma? APPLICATi[:Q_l5_;1fifGf;13i12. %

BETWEEN:

Vasudev Hoovale

S/0 Vitoba Raoéfioovaie _ _ –

Aged about      "   

Horflrary P1j::'sid.¢1':.t---';'~_ "  V'    '

Mysore   

Imarakashana Sé:<1g11a{R)_

NaV@€fi133C1UX'L0<13€-. . '

Davangerta Dist:ri£%t. w _ " = _ " " .. APPLICANT

(By $;i;R,B Con1:'aétofg. Adv.)

I

For Kfifloskar Ltd. ,

_ Kentiriya Sadana
251th F1oer,":.'F"Wing
% .' " = v%KeramaI1gala""
"«.}3a1_Ig'za_=lore. .. R%PONDE1'1'l'

" Sri.V.Jayara:cu, Adv.)

CA 14212009

This Company Application is fled under Rule__6 & 7 of
the Company (Court) Rules, 1956 praying to V. accept the
claims of the workers and issue directions to tx'3.e'.o.(}fiicia1
Liquidator to settle the Worker claims speedLv§._""1t1*«tIi3e__is§ez#est
ofjustitze and equity. " L' % ~ _ ' W.

This Company Application.-' sowing'; one

day, the Court made _the following: A

In this Application, for a
direction to the to dispose
of the claims of'–t1 1e Kirloskar Limited
(in 1iquida1;i<»3I};v)"

" appearing for the
Ofiieiai {hat all necessary steps would he

takes to of igheclajms in accordance with law as

' "e:;peci{itio11s1yé as oossible. His submission is placed on

o.A._142/2009 disposed of.

sea

Eséégé

KNM;'-