High Court Karnataka High Court

Mr A A Cariappa vs The Official Liquidator Of on 15 February, 2011

Karnataka High Court
Mr A A Cariappa vs The Official Liquidator Of on 15 February, 2011
Author: A.S.Pachhapure
 

$N THE aria COURT OF KARNATAKA AT BAmGALoRgp
mawmn THIS THE 15"inAy OF FEBRUARY, Zflllpfifik
fiEFORE: '
ram HON'BLE MR. JUSTICE A.s.PAcHHA#fiRfii:';
COMANY APPLICATION No 152 ggggggi . '

IN ', ._e, ..A. _,
COMPANY PETITION No.126'g§ zoozn"-'

BETWEEN:

A.A.Cariappa, '_'\
Planter, K.Chettahal1i;'p _H;, ainp%_
P.O. coorg. *V_ f ' :z,;g;_» APPLICANT/s

The offioial Liqnidato§_of"
M/s. Vijaya Leasing Ltd {in Liquidation],
Hon'b1e,High"Court5of-Karnataka,

__12w Fioor, Raheja Towers,

M,G.Roadya

daBangalorewl.nkV ,.. RESPONBENT/S

{By MKS} K,SffiaEadevan & V.Jayaram, Advs.j

***A'

tip _This= Company Application is filed u/Rule 177

p of the Companies {Court] Rules r/w. Section 5 of the

"Limitation Act, praying to condone the delay of 27

._ *day$ in preferring the slain: petition before the

ivrespondent Official Liquidator and to direct the

_ uvoffioial Liquidator to adjudicate the claim made by
'w the applicant etc.

This Company Appiication coming on for Orders,
this day the Court made the following:



 

ORDER

Heard on the application to condone the delay

in filing the claim petition.

2. Considering’ the groupds_ made ofifi. in xtheuV

affidavit filed in support ofKt:I*1e§”osfipplic’a£’ioh:j»,,\_A1i:Eie

delay is condoned. C.A. No ;52/2011 is eooo;dihg1y,e

allowed.

%
E§E§§

Ksm*