High Court Karnataka High Court

Official Liquidator Of M/S B S … vs M V Ramdas S/O M. Suryanarayana on 27 January, 2010

Karnataka High Court
Official Liquidator Of M/S B S … vs M V Ramdas S/O M. Suryanarayana on 27 January, 2010
Author: Ram Mohan Reddy
_ 1 _
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 271"" DAY OF JANUARY 2010

BEFORE

THE HoN'm.E MR. JUSTICE RAM MORAN R1=;ij5D*i?_' 3 .1: f  _

COMPANY APPLICATION NO.215 09126119 '-Off 

COMPANY PETITION NO. zsmér 2003 ¢/§.vfivc§o15.A99-!2,€if_0.§  7

BETWEEN

OFFICIAL LIQUIDATOR 01*  _
M/S B S APPLIANCES LIM.ITE{) ,{1'n 1[1'_qn}"~

ATTACHED TO 14-1101-1 c01.;r<<1' 051+' i<,A,RI"lATA{{A

NO.26«27'. "CORPORATE B1«?11§wAN'f':'»  ' A  .

12TH FLOOR, RAHEJA TOWERS ;_ ,, ,  ;V .. ~

M.G.ROAD, BANQAL,OREf--56OOQ1_'  --   APPLICANT

{BY SR1 1.)E13:;;1A.:é HOUSING
 . - ROA1')';_"i\10. 13.
H , BA_NJA--.RA.. 1»111.1As, I~~{Y1.)£iRABAD~5OO 034

" ._;~sRI; R_2.S}c3C+AR
A _ S/O_ MR,  RAMAN
"'-N0»..s9:3;"'38TH CROSS
213%' :1v1A11\:. JAYANAGAR

A. , _ 4:m'**r BLOCK

BANGALO RE» 56004 1

1&3' 

   SR1. RS. ARULRAMALINGAM

H .NO.2DM--36 I. OE\/EIESR I..AYOU"I'

JA;



BA.NASWA.[)I
BAN GALORf*Z--560O4I»3

4 SR}. SURESH PATIL
NO.31 E. NAVODAYA. KAVERI ROAD
4*" CROSS, I3EI""'IINl) TIN FACTORY
UDAYNAGAR. BANGALOR.i3--56OO 16

5 NATARAJAN PONNUSWAMY
NO.108. GROUND FLOOR   ._
OM MANDIR. GOKUL LAYOUT;
DEZVASANDRA, K.R.PURAEVi ''

BANGALORE»560036   

{BY M/S GIREDHAR €51 CO.  R1 'I'--O'R51f".:  S

TTHS §PFUcfiTm»HS4flLED Dhn>ER_sEC1fi3N*454fin
AND (SA) OF T1--'IE COMPA--N.I"E1S'AC2f_i'.v I9_5vs.'~R/w RULE :32
OF THE COMPANIES {COURT} RULES,1~9'59;*PRAYING TO
TAKE COGNEANCE OFrnn9cm$ENCE'CONmmTED BY
THE ACCusED~ BY iNOTf;COwnuA1ND¥ WHTH THE
REOUuumwENTLx§pROvunON
DOWN 1NwT:~1E:A. IT)A7E?1%Z OE"--..CR1'1V{IN/3:1, PROCEDURE AND
PUNESHQTH EM'ACCOR1'5I.N'O_Ly AND E'I'C..

{T144115 COMI§AN'Y V".-APIJLICATION COMING ON FOR

 " .t1fm_s DAY;  ~;; COURT MAD 1+: ':'1--us FOLLOWENG:
ORDER

O’ ‘VI,Carn’é}:;1AC3C(>unse1 {Or the parties submit that the

‘Order di_1*Ci~<:ting 1§qL1idat:iOn Of the Company in questiorl

23/03 aEOngwit:h COP 99/04 has .:i~:1'n(tC been

_;"<f:_i:aih-3d. and tihat 11()f.11i1'1g i'urther Survives for

3%

C0nSiderat.i0n in this mélfiflfff. Reco1'di11g the

subr1'H'ssion._ applicatitm accordingiy disposed of.

"*1

'judge

*mn/–