High Court Karnataka High Court

The O/L Of M/S Sree Ayyappa Chit … vs Jaishree Ramachandra on 15 January, 2009

Karnataka High Court
The O/L Of M/S Sree Ayyappa Chit … vs Jaishree Ramachandra on 15 January, 2009
Author: Mohan Shantanagoudar
-3-

This C-company Application is filed under Sectigr§._%%r§6
[_2)(b} of the Companies Act, 3956 and read with R111:-.2}-.T.of

the Campanies (Court) Rules, 195:9, prayirzg _
retwondents be ordercé and decreed to pay .19 V' * th<=t_ ' 
appliirant a sum of '£

this day, the Court made tht-:. folisfivixlg :

9,..,_..._;z.>...§=.._;.3 

This application is  orcier {<3 the

respondeiit to   to tha appiicant

iI1(:}.usiv€:a_of (:{_ii1t;i":;?:<:;t1f:a1 gfiégté éiif intfirast. T113 réspondent

is the b0ET('31§:€I'._

 §ecéfds..,_r€v'ea1 that M} 5. Sreta Ayfiyappa Chit

 *Pr'iv§:'i£:é"%»_¥;i3:1it€é {in liquidation) was erdared to be

  wofiizcfigp Ofdfil' dated 18.3.2002 passed by this

 i11V"A€3<1.P.N0.74/2430} 3:, :49 ta 156/2001 The

  Liquiéamr attacheti E0 "£11313 Ceurt has been

.  "--"é§,fi;}§':§aiI1'{ed as Liquidator by virtue of Sfiction 449 «sf the

V' *  Compaxiies Act, 1956.

L2

 



.. 3 ..
3. The vaiue of the chit was Rs. 1 lakfix. Respondent

is; cane of the member of the chit group having chit–149.28.

She W355 the highest bidder in the auc*I:i<§};1': on

29.7.1999. Hewevar, the subscriptimm

respondent Elpti} 31.3.2081. __;fi§ri:ici3pie '

amomit in be gaid by the 1'€S1f3C;i"3.f3%:;}_1fit!

This applicatian is filed 1;:, the applicant has 1:5: in
Evideiicefs “art: “prsduced and markati. Thiz’.

statemfinf.’ »::jf :1c§§’C: Lifz%£S .é§f*£1€i the iilterest calczulaiien $h:=:€:t

, A_ “t.;L’*1~’?«,.__.3.7.Xf:if’>iJ#i3I”i<:1€:1?:. is iiahie ta} pay 3. Sum Gf

'RS'.'24,3Sflf§ izsrizzciple amour}: as on 31.1.2001. A notim

f_ respondent. on 5.63.2003 calling upan

her 'aim xthfi amaunt due t6 the Canapaiiy as per the

VA 'V~ff'*;=;;§aé:i:2z3:1€:I1t S1;1bi3Iiit{.6{i by 1116 Ex—fiiI*ac:t<0;:s. In spite {}f the

E
5/8
‘I?

-4-

samv:-2, ainount is not paid by the respo11d€r.iii;”»T Thfi

resp011d<iI;t theugh has appeamfi thmugh ciid

not cheese to r.:r0ss–exa:3ai:1e 'Elie wimess. flf37e'V.T{a:;p.piie§3u3§;.

Thus, the deposition sf {ha x:z1£:,%:c:'s:::§4T'A«{‘:z§;1eI1t admits
tile ciaim of i}{1_€ app1i.€é§.fi–t.. the records
amply dis(;_i«i,v:&§ ‘ of the resgonderxt
to pay a — v 380/ ~ pfiilfiiplfi alimunt as 011
?>«’E..3.2(‘):(3-lg.’ * is $30 liabia ta pay

r&a.;§f§<3i3ab}:3 iiitefesi thfireen. The Oificial Liquida3:0:r ways

»A iriterest at 236% pa. fram 1.4.2091 to

.. intamst at the rate cf 6% 13.3, from

31.1.2004. The: same appears it} be 011 {.1115

" V' nhi:g,138rH'sid€. This <::m:;.rt; is (if the cixmaidrsred opiniun that

AAV'§§,Ii.§£t.'.A3i'€Si {3f jusfice wiii ha mei if 6% pa. 'mterést is kaziad

i;hr<:u:1gh out. Accardhlgifi', folluwizig