High Court Karnataka High Court

M/S D A Marketing Limited vs M/S Mysore Kirloskar Limited on 21 October, 2008

Karnataka High Court
M/S D A Marketing Limited vs M/S Mysore Kirloskar Limited on 21 October, 2008
Author: B.V.Nagarathna
 _(13YV_»3-RI: iv; §1AIéfi;BAL_EH_$}iv@.RA GPUD, AW. , }

 k

 1 comm-Jj.r' IN Llgummrmxi

 REP BY -mg OFFICIAL LZQUID}3\C['d{

. ' ..j£=E* 'Tag HEGH comm 05" K2:xmA*nAioR, D 5;. R WING

_  KENDRIYA SADAN, Ko 
  .HsANGAL0RE

V' (BY SRI DEEPAK & SR1 V JAYEXRPM P«.DVS., FOR OL)

_ 1 _ '
IN THE 3168 COURT OF KARNATAKA AT BAfieAL§R§
DATED THIS THE 21"'DAX OF OTQBé% é§58n  
BEF0RE~~H hk   . u
THE HON'BLE MRs.JUsTIég é % kAQAé§j§&g:? 
COAJN&Afi§§LgQg§V  A ' %

:r-.1_ * _ ._
cc). 9 . m.1--1__€;_§/ 2.001

BETWEEN ""_'f"  '

M/s.9.A.MAR:§aT__I;me 'L:1ym*;3r:  2

REGISTEREB _C$F§"IC3:=";.;__  :1 99/1'  

oxym 1_NE3USTR;£_2~'=xL '?AREA'~.,_

PHASE:-~I'-,-. NEW E31a'.;:;.j;z.:'    -

REP BY ITS 'AuT1:§>RI'zE:2:2.__s:r§NA3=0RY
 A _ fl r   ..APPLICL7%I\3"I'

4_'_.--r,-.'-

M/' $;«E{§YSQ~RE':@jE{iRLOSKP£R LDHTED

. . . RES?ONmNl"

 



...3...

land, plant and machinery for the psrsoss of

assessing their value and the applicahtnsaguto

also directed to deposit a gum of Rs,25,QGO/9

with the Official LiTq1,1idVa4'*J.C>:j:--,_ fO1i':,."_l_T:i?'te' 

purpose, which he has Kcomplisd Ewito, He
further states that tbs agslicant, slong with
the Valuer, went to tbs soot ofi§3;lO.2GO8, but
could not *,oomfileté7 vthsfi_iihspection and
valuatiofi"WQnfintfiéfl'saidl date. Under the
circuhstanc@s,ihsl§%ays for ten more days time
to carry out the ifisosction.

x"u3;it?sf contra, learned counsel for the

Qfficialifidquidator, while opposing the said

'*,applioation, submits that the time sought is

*ionfsasonable and it is impracticable for the

i"»li dffioial Liquidator and his other officers to

be present for such a long period of time at
Ex

V

 



-4-

the spot when the inapection is to be cayfiién .

out. Under the circumstances, he QhjeCtS_t§'

any' extension. of time being _arantéd'etc;,th@i}

applicant.

4. Taking nate ei_ the ufact ithat by
order dated' 25.§V_.V_2'o.Q3[,;__'V  fcoert had

permitted ina9eCtion§'5fi'the~ assets of the

respQn$ant*;Qom§anf and thé fact that the same
eeeld nQt'--  on 3.10.2008 eed in

orde: to ahsnre that the obfiect and purpose of

""inspéctio nan ifialuation is achieved, two daya

::"'3'.4aav4R'fijiranted viz., 25.10.2008 and

2é;'..lb.2o.c8'f--.V.lee ee to enable the applicant to

i"«_Wcarry"gat the inspection and value the assets

V7§f_the respondent ecompany which, in my view,

“q,i’wdu1d meet the ends of justice,. fifi

V

-5-

5. Accordingly, this _]x l:C@m@afiy7l

application is allowed.