High Court Karnataka High Court

Karnataka State Industrial … vs M/S Aes Chemicals Ltd on 16 December, 2009

Karnataka High Court
Karnataka State Industrial … vs M/S Aes Chemicals Ltd on 16 December, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 16TH DAY OF DECEMBEI§.,_é5.xfJ"O§3IAVO.A. V.

BEFORE

THE I-ION'BLE MR. JUSTICE   

COMPANY APPLICATION ..1:'0;.A'.v2  E  E

IN COMPANY PETITEON_N0.'.?v'.7VO1§' 19S1~  
BETWEEN: E   E E A

KARNATAKA STATE INDUI. TRIAL  ;

INVESTMENT AND DEVELOPMENT:

CORPORATION LTD.  _ jy -  v_ I 

4TH FLOOR, KANIJA  EASTQWINC?

RACE COURSE1ROAD_, I341.     APPLICANT

{BY SR1. P S III,AI§I.jIINATII..&':VII2fEKAI$IANDA, ADVS}

AN D : V _

M /S. AES  'LfII3.jIII"'"LIQN)
REPBY THE QF'F.ICIA_LLIQLI.iDATOR
ATTACHED TO' IIONBLE HIGH

 _COUR'if OF'  . CORPORATE
 EIIAvAN,i...IIO;"2_6--27, 12TH FLOOR,
'~._RAHEI_JA TOw.ERS_, M G ROAD

BAN_GAL.O'RE.~v '    RESPONDENT

, «   (BY   8.: V JAYARAM FOR OL}

THISEXPPLICATTON IS FILED UNDER RULE 177 R/W

 OF THE COMPANIES (COURT) RULES 1959,
 PRAYIN'I?} TO CONDONE THE DELAY OF 183 DAYS IN
.1;EILING"THE CLAIM IN FORM-66 (ANN~»D), AND DIRECT THE

M



_ with" 

2

OFFICIAL LIQUIDATOR TO CONSIDER THE CLAIM OF THE
APPLICANT. _  _

THIS APPLICATION COMING ON FOR 

THIS DAY THE COURT MADE Ti~IE FoLLow1_NG:..' I.    I

ORDER

A secured creditor is before courtfjvseeking i’e~aV_§: to I

condone the delay of 183,da_ys Infiiing

Form No.66. V _ V V

2. Heard the theiapplicant,
perused the ave17_mentvsA…–se:f::~o1ItIn ‘thveI«:ap}:IIication. For
the reasonég application is
accordinglyi The Official
Liquidatorxdi:ie–eted>>’to_i’cor1*sider the app1icaI1t’s claim

in F’orn1–66A:1ne::u’fe’–D.’and pass orders in accordance

…..

I JUDGE