IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 28'1"" DAY OF IULY:-,1%L:fi0IDI*O:I[%{I
BEFORID A
THE HON'BLE MR. }Us'IjICI: HIIIJ, I\:AGAIyIhOHI»II\i
_._._.___.
CA.No.6[1998 I1§f {:'(_)P_.No;43/VVA9§2
BETWEEN:
CORPORATIONBANK ' '
MILL CORNER fa
SAMPIGE R._O'AD;j" . " ._
sEsHADR:tPU_e;AM;"-v--. > IL
BANCA.L0R£g55II92o '-
BY ITS MANAGER" "
..APPLICANT
(By srI.]}&I-Lg§1;DIéDLI§iA,G, ;}&DV.,)
' ' 1.__. M/S_ .KI¢IR1§TATAKA LEASING 8: COMMERCIAL
C'ORP~ORA*I'ION LIMITED (UNDER LIQUIDATION)
REPRESENTED BY THE OFFICIAL LIQUIDATOR
~.. " SADAN D & F WING, 41'" FLOO§{,
* KORAMANGALA,
BANGALORE560 034.
2. SHRI M.P.PRABHU
'SHASHIPRABHA'
g.
405, I BLOCK, RAIAIINAGAR
BANGALORE--56O 010.
[DELETED V/O D"E'.26.5.2OOS]
3. SHRI MLGOPALA SHE I I Y
S/O M.LACI-IAIAH
NO} 25, A, I BLOCK, 10"' MAIN
IAYANAGAR, BANCALORE560 01 1.
[DELETED V/O DT.26.5.2005] _
4. SHR1 A_N.VARADARAnJL"UE:'_"E'
S/O A.V.NAN]UNDA SHEITY
NO.4, 4TH CROSS, MALLES'\j2.rAEi_A1v;,.O ~ E
BANGALORE.
[DELETED V/O DT.26.5.2005]_ R E
5. D
DIRECf1fC")R;w.1yI}\r§\QAIJESHDOBEEDEAES V
[DEEETEDV/VO~"1>TS_ 3
RESPONDENTS
(By Sri K.S_4i\2L¢gHE®EV;ER*3£ VJAYARAM, ADVS.)
« .APPu’CAT1ON ETLED UNDER SECTION 446 AND 537
[THEE ‘COMPANIES ACT READ WITH RULE 9 OF THE
_ COMRAREES.S’V-(COURT) RULES, 1959 PRAYING TO PERMIT THE
APPLICANT 7T0 PROCEED AGAINST THE RESPONDENT H\I
C’;’A.NO.784795 FOR THE RECOVERY OF THE SUIT CLAIM OF
E’ RS.2;28;78,292.52 PS. WITH INTEREST AND ETC.
This application Coming On for Orders this day, the Court
1T1Ede the fofiowingg
7 …-‘\i””
Qfiflfifi
Learned counsel for the applicant submits-*tI:’1atV
in the application had become ifif}uCtuQu$ i;n_ VieW the
settlement of the controversy betv,fee’11 the_.”.pa.r’ties.
submission of learned counsel x4fe_r the app-3i_cV:a115t placed on
record. Accordingly, the.xéppA1ieati2Q’1j.. rejected.