1N THE HIGH COURT OF KARNATAKA AT BANGALORE'-.. _
DATED THIS THE 21.3' DAY OE JULY, 2019 1% EAjf7
BEFORE
THE HON'BLE MR. JUSTICE H.N. N.AG;'AIVIOHAN
CA No. 643/gum IN'C§.'RVNo.83/:997VV
BETWEEN :
Mr.C.NAGANNA _ A
S/O LATE KARI cHAL.UVA=sETTY ~
MAJOR, HOSA_BEI'?.Di§_T;irIANDAVAPURA, I
VILLAGE & POsT,:-N'ANIANGI.I;DTALUK
MYSORE DIs.TRIC_T_-T:.;::__ 3 '
...APPLICANT
(BY Sri.K.SzUNDAVlL~\M;.V
AND :
*M/VS D.LINEORD.EA BRICS LIMITED
(1N_.L1QU£})£;&5If1fIOI'{)_
REP'RES_§3N'1'ED. ET{'OEEIC1'AL LIQUIDATOR
' E ATTACHED TO HIGH COURT OF KARNATAKA
«.K'ORAMA?~IQ1ALA, BANGALORE -- 34.
'F' WING, 45?" FLOOR, KENDRIYA SADAN
. . . RESPONDENT
_V (I3Y’O.3;–i’Kis.MA1~IADEVAN & Sri VJAYARAM, ADVs.,
I FOR OL)
/”
THIS COMPANY APPLICATION IS FILED LIi~ID-ER._Vp
RULE I77 R/W RULES 6 & 9 OP THE COMPANIES yI, ”
RULES, I959, PRAYING TO CONDONE THE DELAY OPT-I-4 ~
DAYS IN FILING THE CLAIMS FOR ‘
THIS COMPANY APPLICATION; I”S”COpM.INaI:i VI{OR_ p_
ORDERS THIS DAY, THE COURT PASS:}3DfT”ii’E PoILLOwII»iG;_’T-In
ORDEE,
This application is fi1ecI’o.y the Iapplica_1ItIiOcondone tI1e delay
in filing the Claim petition. I I I I A
2. I peruéied in7{.he application and I am
Convinced ‘the?»expIii.nati.on«V.:for tiieiiciielay in making the claim
petition. Accordingly; t_IIeAap.p1icaIi’oII’iS hereby allowed. Delay filing
the claim. petition is ._condoned. I
Sd/-
RIDGE
LRS/21o720’i.o. ‘ ‘I