High Court Karnataka High Court

Smt S Nagaveni W/O Lt … vs M/S Samrat Ashoka Export Limited on 7 January, 2009

Karnataka High Court
Smt S Nagaveni W/O Lt … vs M/S Samrat Ashoka Export Limited on 7 January, 2009
Author: Mohan Shantanagoudar


WW… W ammmswmammm Wéww Wum a;-we mmmmm HEW WW? 0%” mwmmm Hmw C

IN TEE mar; COURT :31? KARNATAKA ATHAPF{i;*$A_’J!I§.:.’Evv

DAEED item 22$ 3% my 019′ .mmrAR¥§;é£}a§.’ ,1″!

imam 1′-fi}N’fi£.E’

” V}
EEIWEEN: _ _
smts.mGAVEm
W)’ O. LATE ‘
A-GEDA}3OUT53;,&”‘FaAB.;$
R;Ar.Ho.a9,; 1:2 A %

APPLICANT

— & cow]

H; SA.lm$T’AQH 0E$& Emma? mmmtz

* _ (lH._E£<;€_U,'IDATIOI0) V ~

2EPRE$E!\¥'1 %I} BY THE GFFTCIAL LIQUmAT{}R

% 3 am wr:m,%¥§'$ max
Kemmmaaua

034 Rmmnnmwr
u .. DEEPAK & v…I.a.YA1eAm'., Anvncams 1

V' 33$ COMPANY APPL!C.PL'f'ION FEED UHDER RULE

357'? OF 'IKE CQHPAHW {C-UUR1} RULE3, I959,

f gnmmwim smrzom 5 03 THE LIl:II'I'A'i'IOH Am', PRAYIHG

TO (3€)lV'iI§OI'IE THE DELAY IN FELIINYG THE CLAIM AND
DmECT THE OFFTCIAL LIQUMATOR TC! D$BR5U8E THE
§fiI()R'EY 9133 TO THE APPLICART.

Tfi CSHPANY APPLICATIOK CQHING {.311 FOR
GRBERS T313 DAY, THE CQURT HAEE 'ffl FGLLQWIHG:

nsgnnfinn sl

unv-Ar"1m aensmaana mwwwmfi WE" mmmmmaammfl MEWM C'

:2:

ORE

¢mno

The mpmam has nu to aa1ny ‘ ‘k

man» ta.empm

the claim p%n in earxrisnegi. £5

allewad.

Qpd

fifiuffifi Lmcsmm I.ul\lLllInnw-u-a-.m..~ _ _