T
IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 16TH DAY OF NOVEMBER}. 2ij:m'ej'~-- ~
PRESENT _
THE HON'BLE MR. JUSTICE:;'N.!i.§ATHe'
A1'-fD_V
THE HON'BLE MR.JUsT_1:(:E:'T1,s.KEM1i§N1§)x
M1sc.cv'1*. 54._77:_0f 2a'1_r;>_ _
O.S.A¢--N.o'.;2.1V--0fa2_Q;_O_;Q = '
Between: -- i V' . '
Sri. S.A.Srirr1anc1'haT"Fiuma.:3. _ " M.
S/0. Late Sri.--vAdir?gjiah.S;--B;'*f .. '
Major, No'.3G-3,"r12Ud:C1'os's.1
8*" Block, J ayanaga._r,"«.A *
Banga1oI"'e--56O 082;. Ta, _
' V " ..Appellant
[By Sri.' ~S._A.Sfimaf1'(iha19V'K1.Tmar--Party--in~Pers0n}
1... Maiioj fear
abofit years,
S',-Co. Late_S.:;:i. S.K.Mariyappa,
No.1 .'fDwaraka Nilaya",
Kalyazzg Housing Society.
A' Layout.
3 ' ' 'Vijayanagar,
A7-Banga1ore--560 040.
{ Dr. Ramakanth Despande
Aged about 49 years,
S/0. Shri. Krishnaji,
.:(By._Sfi. G.Krishna Murthy. Advocate for C/R1, R2, R4;
No.801, Raheja Empress,
392, Veer Savarkar Road,
Prabha Devi,
Mumbai.
3. Sri. M.P.Prabhu
S/0. Late Dr.R.V.Prabhu,
{Since Dead}, V
Represented by Legal Representatives: V
3(a) Smt. Shashikala Prabhu -
W/0. Late Sri.M.P.Pr'a_bhu.V<""' * '
(Since Dead} ~ '
Represented by her Legal Representatives;
3(b} Sri. Narendra_Prabl'.{.u V .
S/0. Late SI1'.fM.F..F'~rabhu, L'
Aged 41€eyeat..~s,'~....-2, V '
No.405, S.aShiprabha«.V ._ 7
20"1,Ma1'n Road} " .
IB1:ock, Raja:j.inagar,--.4V V _
BanVga1ore~56VC 0.110.». V V' *
4. 'Sri. M. Vinod * _
S / 0. Lat€§SI'i. B.1\/iaedhdava Shenoy,
.A€-.-'e_d about 63 years, .....
Madhava Kmpa,'
No_,88,3'/ 1, var»: 'v_i1as_ Road,
Mys~are.--;57LO. e~ . V V
' V. V Kamata-k__a Le~as_irj_.g and
Coemmercial "Caorvporation Ltd.,
" ~ i;j{h1_ Liquidatiarl},
._ Repredsented by Offica}. Liquidator,
Bafigaiore-;
_V Kamataka.
d '(By V_._Jayaram, Advocate).
W ...Respondents
Sn’. V.Jayararr1, Advocate for R5}
:1i”aappearirig”for seeking refund of the amount
is to the applicant, out of the money
Dr. Ramakanth Despande against the
claims of the depositors.
M/s. Gangavaram Agencies,
Represented by its SPA,
Sri. G.R.P.Gupta.
S/o. Late G.M.V.R.Gupta,
Aged about 70 years,
R/w. No. 18{94), I
5″‘ Cross, Malleswaram,
Banga1ore~«560 003.
[By Sri. M.Raghavan, Advocate)
**=n=¢==:==o==s==c=’*. ‘
V _ RVbrV…2§_VAppli’eant
This Misc.CV1. is Rfiledtby advocate for applicant,
under Rules 6 8: 9 of the Companies[Gourtf}.Ru1es, 1959 R/w
Section 151 of the Civi1,P’roeedurep’C_ode. praying to order the
release of Rs:;v3?$;_927/4:_ whieh ‘~.is”‘ [due to the applicant–
depositor out of money _Vdep-usitedpbjr Respondent No.2
against the =i,1ns,ettIeVd~ec1ainisiAof.t1};e ‘depositors, in the interest
of justice and»equi.ty. 3 ” —
This Mi’s_o.Cir1.’ ” Hearing this day,
N.K. PATIL J, nzadethe=.foi!ow1ng; * ‘
is filed by learned counsel
Official Liquidator within a period of one week froitlhjthe
date of receipt of a copy of this
application is filed, the Official Liquidato1*”shall”itec.gfiveu ‘v
the same and pass appropriate o’rder has”l:bee;;_A
passed in similar matters a;h’«:1._Vdisp0.se of as -. ‘
expeditiously as possible, :=ate,..niit:V.”p;3_’A1;ler than
ten. days from the dateofreeeiptpf’theapplication to be
filed by the applicant l V’ ‘V dd
With villi/lisc.CVl. stands
disposedt.ofe,lf}.Vl.l fl’
.Sd5/m
Iudge
Sdl «-
Judge