IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29TH DAY 01? JANUARY, 2oJ1Q_j
PRESENT
THE HON'BLE MR.JUS"l"ICE D V sHYLENDRA§ {U1\.~..A,: "R" _ '
AND M
THE HON'BLE MRJUSTICE " 7
Misc. Cvl. 10542 or=':§2oo9,_
OSA No.19 ov*,igg1_o_9
Between: --
CANARA BANK
MADIWALA BRANCH _E <
N020/O1. HOSUR MAIN ROAD
MADIWALA. BANGALORE? 68- _ -
REP. BY: ITS AI3'r*H._O'R1zED ::
SIGNATORY 5;" ~. 3 * APPI.ICAN'i'/
APPELLANT
-------- S;€:i;;:_;E As.H'wA'rH'AEPA._ ADV. .1
THE OI9FE(3I;AI. I;IQUI.13A'i'C)R " 2
M/S. KRI'1*Ei_IKA RUBBER IN.E)US'I'RI
PVT L'I'D., [IN LIQU'IDA'I*"IONJ
A':*IfAc'HED 'r'o"HI_QH COURT OF KARNATAKA
_p....
-' - 7'11? WING. rijm F1.ooR--;--~E;jENDR1YA SADAN
" KoRAMAN(_;A;I,A
' VBANGAI_,0R'EA.5' 560 034
L» 2 " .-*315é1='I= EEVARAJA
s/o M rmxmmm RAO
AG '£313 ABO¥3"f' 49 YEARS
, No.57"... Iczgm CROSS. mm MAIN
w11,soN..<:ARDr«:N
V. BA;\'2C}Ai,{}RE --- 30 RE§SP('_)NI)f£N"I'S
V' HAEBY M/S. DEEPAK ('$2 JAYARAM. AD\/'.. FOR RI;
SR1 UDAYSHANKAR R M. ADV.. FOR
M/S. UDAYSHANKAR ASSOC EATES. ADV. FOR R2]
2
MISC. CVLJO542 OF' 2009 IS FILED Ul\E{)£§R SECTION 151 OF
CPC TO CONDONE THE DELAY OF 49 DAYS IN PREFERRING GSA
NO. 19 OF 2009.
MISC. CVL. 10542 OF 2009 COMING FOR ORDERS. THIS
DAY, I) V SHYI_,EINDRA KUlVlAR.J.. MADE THE FOI.LO'WlNG:
ORDER
There is a delay of 49 days in
under section 4 of the Karnataka f”.§’h’es
application is accompanied byvan
delay. I I A I A
2. Notice had been issued tot’tiilel_:’ifelspondelnt.’-Awcompany
under liquidation.
3. Sri I)leepak.V for the Official Liquidator
appears for thefirst and submits that there is no
es-‘e.1jiousV_»”5:,objections””«.fo_1f.v allowing the application for
co–nd0.nation_ of
S1*.i_ Udayusfhlankar. learned counsel for the second
” I-TiJrcsp»ondent-:7 auction purchaser also has no objections for
ai.l.o’\-“.«.ii’I'”a–g.>; the application.
5. In the <:ircur11s1:ances._ Misc. CV1. 10542 of 20.09 is
allowed accepting the Comems of the affidavit. acc0mp;in.y1'ng
the application at its face valureu
AN/–