High Court Karnataka High Court

Dr S.M. Siddalingappa vs Official Liquidator on 15 September, 2009

Karnataka High Court
Dr S.M. Siddalingappa vs Official Liquidator on 15 September, 2009
Author: Anand Byrareddy


1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 15″ DAY OF SEPTEMBER 2009__
BEFORE: T

THE HON’BLE MR. 3UsT1cE ANAND BYRAZREIDTLEEYVE 4
COMPANY APPLICATIONJNQYSS6 _O”f<' 2ai09"'i~E. _ E A

IN

COMPANY PETITTON GE 200$ :1 D

BETWEEN:

Dr.S.M.Sidda1ingappa, .

Son of S.Murigendrappa,’
Aged about 62 years, E
Residing at N0.427,i4″” Maim. j
8″‘ Cross, P.J.Ex:.<:nsi(§'n, 1:

E APPLICANT
(By Shri.L3iP.Ma11ééa;" E

'E ' iYEYi.EAnugraha Distiiieries Limited,

~ .,Off1cei N,D";'120, I-ioodi Apartment,
V C'u.:iriiingh¢am].~R0ad,
. "'}3'ang'a}V–"(j;–re:-iii52.
"-.(in Iviquiéation)
Reprasented by Officiai Liquidator ,

* A. , i_.High Court of Karnataka,
V' Bangalore.

E R.Du1’airaj,

Managing Director,

Q

M/s Anugraha Distilleries Limited,
No.l634/14, Udaya Ravi,
Taralbalu Layout,

Vidyanagar,

Davanagere. . .. RESPONi§§F;i\i5

(By Shri.Deepak, Advocate)

>E=>l§§l<

This Company Application is fileduinder

Read with Rule 6 and 9 of the C_oim,panies .__(CoVurt_) iF?,u'le's,"il959,"
praying to pass an order directing the' respon'dent'no.lg to release

the schedule property belonging&to"the'–app.1icant and hand it over

to applicant, in the interest'«oi"j_us'ticej_a.nd*=eq1iity.

This Cornpanyv App.licationicorh_ihgj Orders this day,
the Court made the'lfoZillow:i__ng; " " "

This 'appllicatitin a direction to the Official

Liqu.i2lator~ to haind~o_yer&,the schedule property described in the

applicaticnn.vyhichbelongs to the applicant.

.Thc.iiCounsel for the Official Liquidator would concede

M ii the petitioner may be the owner of the premises and that he is

nctiiavierse to handing over possession of the schedule property.

Z

However, since there are moveables, which require to be
reiocated, the Officiai Liquidator seeks four weeks time to hand

over possession to the applicant.

3. The application is aliowed. The Officiafi

granted four weeks time to hand over the schedigile “pro;;:erty4_’_to the V’ ‘

apphcant. The Official Liquidator

expenditure invoived in the proe-e_is’s..pfrt)ni out -of”v_tiie,Vie’s’tatie and’

estabiishrnent fund avaiiabéef