High Court Karnataka High Court

Official Liquidator Of M/S … vs Ravishankar K on 11 December, 2009

Karnataka High Court
Official Liquidator Of M/S … vs Ravishankar K on 11 December, 2009
Author: Ram Mohan Reddy
INTHEPflGH(XXHTFOFKARNHDQQXATBANGALDRE

DATED THES THE um DAY OF DECEMBER;j'2{:}O$:3:"*.O'4

BEFORE

THE HON'BLE MR. JUSTICE    AV

COMPANY APPLICATION r§tO.iA':_Oi35TJO1§' 2,0oéX,,'Oé%'A .

IN COMPANY APPLICATION NQ."'6V18E.g')Ff;2_QQ6§
BETWEEN:      1
OFFICIAL LIQUIDATORJAOF _ __
M/S.GAEASOF'TPV'1'.LTD,_,' , . 
BANGALORE.   _ '  'V"~..._;'APPLICANT
(BY SR1.     .. 

AND  2    ~  '
    ,  RESPONDENT

D s JVEYAKLAVIARV _  _
s/O. s DEVADASVARMUOAM

 '~  NO; ,1 64,; --3RD.. sTAOE;"'z;TH BLOCK

D7'I'H. 13' MAE; ROAD

 _EAsAVEsEwARA.NAOAR
EA?-«IOALO1f2E ~». 79.  RESPONDENT 4

{EY"'s~RI..--__s"v SUERAMANYAM, ADV FOR R1)

 _ _ '._{BY SR;-'. M K VENKATARAMAN &

'O__SBA&MMflALADVFORR34i§E

 'V    EFHIS APPLICATION IS FILED UNDER SECTION 70(2)
  015' THE CRIMINAL PROCEDURE CODE PRAYING TO

M



RECALL THE NON--BAILABLE WARRANT ISSUED AGAINST
THIS RESPONDENT ON SUCH TERMS AND CONDITIONS.

THISIAPPLICATION COMING ON FOR omens,

THIS DAY THE COURT MADE TI-IE FOLLO\N£1\.IG;'V"-  ..

ORDER

‘1’ his application is by the:’4Aiiircs_ppr1dent’«_td_’r*ecsI’i

the order dt. 18.11.2009 issuinA;g.__N’0r1–batIapIe

to secure the presence of the”‘sjétid respondent.

Heard the learrievzitpcouxisgzl applicant and
perused the averrnents’ set:”putA.Athereira§ ‘For the reasons
stated in the44_a{pVp3ic’a:ti_Qn..$._ 1’Ji?5’QV issued to secure the

presence ‘of _ stands recalled.

Respondent is ‘directedi present on every date

of hearing.’ AA

_ _ S Sd/_
JUDGE