High Court Karnataka High Court

Dilip Dattatraya Joshi vs Official Liquidator Of M/S Star … on 6 November, 2008

Karnataka High Court
Dilip Dattatraya Joshi vs Official Liquidator Of M/S Star … on 6 November, 2008
Author: B.V.Nagarathna
-1...

IN THE HIGH COURT OF  

azscran THIS THE sfifjvnay os_ N.oVEM:3E1if2'0o:3 "- V

BE. 

THE HON'BLE§ MR.$'.J1_:'é*i*Ic'E; :3-.3; NAGARATHNA

C . 6/  
   9;.z~I.0. 111;j~19_3§

VDILIP rm-.rATRAyA Josm
5-/Vo* DP\'P1'PL?fVR'AY£$g'£f0SHI
AGED 'ABOUT 1é5 §':'EARS,

-- . N0. 7", ._ASVHIRWAD BUILDING,
~  SRINIVA3 . ,:§3c:rAR,

$iUBL.1--58o 024.
4,    . APPLICANT

 . ("%3f:.'~ S'F{i"_v».S*iS'§IRANGA ma M/S.JUST um, ADVS. ,)

Aria

um-un-«luau-0-h

OFFICIAL LIQUIDATOR OF M/S STAR SPIN &
TWIST MRCHINERIES LTD., {IN LIQN)
ATTACHED TO HIGH COURT OF KRRNATAKA,

IV FLOOR, 'D & F'WING,



.- 2 _

KENDRIYR SEDAN, KORAMANGALA,
BANGALORE-34.

TI-{IS CA :3 FILED uNnaR1_Ru:,,.Ei j;1?._7i'
6 & 9 05' THE COMPANIES (c<)uRT)" RU'I.»EE;,._ ,1'9:59,"=._
PRAYING TO DIRECT THE'. aaspoaqngxxrr T0='PRY A SUM 

05* RS. 2,23,46o/--- ALoNG.V_,%"w;TH ";£zq'r'E=13s:sT"~.1'2x*i="'THE
RATE OF 18% 9.1% FROM AUGUST _l996"--'IfILL BATE 02'
REALIZATION on IN THE P.LTE'RNTIVE, maze? THE

RESPONDENT TO AD'ctu'DIc2.'m;j. . v"'i'H¥'., "«CLAIM 01? THE'.

APPLICANT IN THE INTE;7_.~'<Iasrc.':'»QF _JU$:'IcE.

THIS cA_jCQMIz~js_p11cation filed by the

forjrnéeri__fem;>1c$yee,_..Qf the company in liquidation

sée’}:iLng4V¢c:fid.Qnation ‘of delay in filing the

si:.e’aL’t;’cém§§.z*x:Aifi f_ claim before the Official

Liq14z”1:léi?:,.ohrx in terms of Rule 177 of the

” ‘L. g_:é2fiI::.a«ni’es (Court) Rules, 1959. {gag

2. Being satisfied with the;<icou3e
shown, delay is condoned.

3. Since the c1ai@«fhao’Vbéoh:ofiiéd

before this Court, tho Gfficiél.Liooidatoi is-i

directed to consider thiéfclaim ohd_adfiudicate

upon the same.

4. Loarned ooooao1{for’the applicant to
furnish a set of p5gé:so{¢ the learned counsel

fo;_the,QfficialaLiogioator.

5; iRogistry is directafi to return the

Wgriginalkoloiwfifiapers filed a3 Annexures-A to

{i to fih@g@pb1iCatiOn. Learned counsel for the

vooaoplioaht to file true copies of Annexureswn

-4-

6. Accordingly) company :appli¢a£i§h”‘iSf;_*~

allowed.

bkv