High Court Karnataka High Court

Sri Madhusudan vs Official Liquidator Of M/S Anco … on 1 September, 2010

Karnataka High Court
Sri Madhusudan vs Official Liquidator Of M/S Anco … on 1 September, 2010
Author: H N Das

E

IN ‘§’?’fE fiififi fifiififif £3? KfisR§§A”f§J(A, E&¥’¢{iAi£.¥RE

a.ar§’m “ms “mg 3?? my 99 S£?”{E§%8E£ 233.3

BEFQRE

ms H€)¥’6’&LE msusrzcs s-m.ea.§;¢Am£é:%:z§% % _

€:£3?v§PA¥«£Y fi;??i,ICATI{3fii P~£¢.9l’34’;f 299?’ _ 1
ctemazav ysmzorsz M135 ,4 zanmj %
3 E ‘A

uounultnnnn-0-lwqpunuwuumosvaxauun

smmnmzsmm ” ._ V
z.a2’Em1§.s.:a*mas.-an ”

may saw? 55,.&*$.aR;-3 –

mgmnw AT :9: _
5?fiE§A”fii”,I£a3.J;ESH*;§?’$.R§;D£., .. ‘

_ — — . A.PFLIC£%.K’f
55: spa B2’§i3&’%j*’fiEe%J, @343
Am; ‘ A ‘ L

dnduonvamosnvzsnu ,’ -.

x V’ a£;E*ré1:§;a3.£IGt$3ma:*s3£”‘é§’
ng;sAHr;:ia Q$ fifi9§S 1:23
*PRE%E15T.¥£§r’_’ .§:*12.ra.25-2*z, caammm Baavag

1:2:x’;’9;mga;«x:;;s2;;$:’;§1m::m:s
!£.GuEi3£sfi,§§-;£§%.’e3~,;§};€.!RE
% agsmxnmr

~ gm K,3 ,§aammzA2¢ & smvgavayam, mus;

aka. FREE !5§§ER GREEK. XVIII RHLE 1? G?

‘THE€€I”i!Ii. Pfifififiiikfi $95 E34943 W333 SE€’5’fI$¥i 9 0? TRE
.._”Gf..3’¥#?AFii£5 {€fi¥3RT§ RERES, 1959 FRAYIRG “¥’H£T FQR TEE
Vfififififlfiifi STATEE Tfifififiifi Tflfi HQWBLE CQHRT MAY 55
V ” “PLEASE? ‘£3 RE-Q?E¥i THE AEAGVE %fi5E FIXER Cfifi-afiw

EX&H§£§ATI{3¥# {.’#F P%¥.1 BY THE ?§’¥’iTI{}¥éER Iii YHE

aw”

I

I¥§”I”ER$T C3? I¥JS–‘l’§£$E ARE EQUWY EHJDER TRE
CIR.C£§%!$’?3.§iC$ E3? “TEE ASWE CASE,

W28 cam. camsa or: Fax amass ‘mas DAYg:&E7_E.:f’.,’

CGQRT MADE ‘EH5 Ffi{.L¥3WEfiG:«

{JESSE

This appiicatéare £3 fi§e§ by E§§Je A’Va §pi§§Vc’a-gxti’Ate:

the Carder dated €)2.S?.2G10, clasirtg t’§::;e ‘evidae:’:;’:;ia.’§:$r: “tE€;A”‘ %

gm 9? {fie agagiimnt.

2. I garuseé thava€%ifia’€*§t_ sf the
appficatiang I am_;:as_jvingea’:.*3§:§!ri?j” i:f:2.e V;§:;§:1:.;a{i*§’a”.it¥c:1 tn!’ the
apviiwntg is harsh?

aiicwad. ‘is hsraby recaitw.
The evifignm ihfii applicant is reapenw.

The ap§€i§ ar’e§ its éeaé aviéense an the next

daha_§;31f” hear¥n§-A._V_i, e}, viaan 14.99£2e:2 €33’ any ofitar

fixaé by am Ejévii Judge on Ieava

réfigwffi ..

551/ ‘*
Iudqe