IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 03rd DAY OF DECEMBER 20": BEFORE, THE HON'BLE MR. JUSTICE NA'GAIyIO'I§IAI\I' ITJAS
COMPANY APPLIr:A3.fIONVN9f1066/520.;Q, :3 V ‘
COMPAN'{..PET1TI’O1§I:’NOBSQ/2004’-A
BETWEEN:
KARNATAI{A..ST}\TE I«’:’:INAN§éIAI;”CORPO:I2ATION
HAVING IT$1._§~1}£:AD. OFI+”IC_E AT ”
No.1/1, THIMMV I~,=-m,I_LI *
BANGALOI2E’i.5S;o 054.2,, ..
REPriESENTED _
DEPU7lY*.GENERfALMA.’\IAGER (RECOVERY–I]
– — = …APPLICANT
[BY SR1. SIC .pAND1T,*~.AD\’}. ,1
V’ ….. .. V
‘ .f1″; =BEE’JAY PEE SACKS [PRIVATE] LIMITED,
INvI.,1QUIDATION],
. “‘REPRETSEANTED BY THE OFFICIAL LIQUIDATOR,
“-«.__NO_.v2’6.–2*’7, 12TH FLOOR RAHEJA TOWERS,
M..G..ROAD, BANGALORE–56O 001.
V. ” :2} STATE BANK OF INDIA,
* MAIN BRANCH,
SAYYAJ I RAO ROAD
MYSORE.
Pd
3. KARNATAKA STATE INDUSTRIAL INVESTMENT
AND DEVELOPMENT CORPORATION, ‘ I
49, 4TH FLOOR, EAST WING,
KHANIJA BAVAN, RACE COURSE ROAD.
BANGALORE.
{BY SRLK.S.MAIIpIDEvAN:,;3{II;JAyARAM§_}:xI3vS;;i¥jQI%:
R1. R2&R3 SD. ~
..,.,RI§:S1éolI$I’D£:N*I*S_.. as I
THIS APPLICATION 9 o’I«’._’1I’*I:~Iéi= CSQMIDANIES
(COURT) RULES.1959,. ‘WITH-~A…I?_’RAYER TO”!-XCACEPT THE
OFFER OF SR1 GOVl1\II”:)AA i_’2E§)I).Y”‘~.I1’E:RESPECT OF THE
PLANT AND MAcHIN§:R’Y.__ UNDER
LIQUIDATION,.RS§;19.€SQ’LAKHS; T I
THIS 9.241.;I;QQ1I}II’Nf}”.f)NV:If’C)R’:OI2DERS THIS DAY, THE
coURfr”MA;D.E;’.TH.§i’IiQI;LQwINC{f
I AA~-._TC)F;DER
g_:0urtV”‘by…o.rder dated 4.4.2005 in C.A.No. 844/05
the land. building, piant and machinery.
‘die Tzvas less, this court by order dated 12.10.07
‘V rejee’tezdV”‘.¢VtIie Same and directed to take out fresh
I I V’ .,adve4rt1svement. Subsequently, this court directed to take out
I advertisement vicle order dated 3.9.2010.
“AecordingIy, separate advertisement was taken to sell the
W,
imrnoveable property and the plant and machinery. In so far
as plant and machinery is concerned, one Sri fG’oVinda
Reddy offered a sum of Rs.19.80 lakhs
present before the court and increases
lakhs. Having regard to the estimated’ value ‘meV7pfesé’nt 7
offer made by the purchaser at 1a1<.hs,"Iv
considered opinion that the a;adV'"reasonable.V
Accordingly, the offer" Reddy" a sum of
Rs.2O lakhs for Dlantlan-ii hereby accepted.
Sri one week to
deposit tlfiel lakhs. After deposit of
the amount the«purch.aser,_' the applicant– KSFC is hereby
directed to plant and machinery to the
pu_rc–haser".a
E5'Sinte only one offer was received in so far as land
concerned, and that too for a lesser price,
hereby rejected. The applicant KSFC is
directed to secure fresh Valuation report in a sealed cover
if produce before the court and also take fresh
–…_
advertisement for sale of the land and building ___of the
company in Iiquidation.
Accordingly, the application is disposed of.
EMD deposited by other_bidders_-‘ofigiadt’:vtoo”‘be,V
returned forthwith.