High Court Karnataka High Court

Mr Carlton Anthony Pereira vs The Official Liquidator on 3 April, 2008

Karnataka High Court
Mr Carlton Anthony Pereira vs The Official Liquidator on 3 April, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE an DAY 01? APRIL  A 

BEIKJRE

THE I-IONEuu' '3" MP """""CP§ M5'

.t'n:-firth': .  «
\. uuu-1.1 u.=.,'IU;!unu.  

COMPANY APPLICA'I'IO__N  ;  %  3

COMPANY  
- 5/92¢  

BETWEEN : 

M/E.n.,...--1+...---'a      

Agedab°ut55.Vy$.m"   "  .
  
St.Mar'_y's Road;    -- '

!*.'.R.}.{ai   ' ...Ar""ru""'s..AH'i'

  &Assta.,Advs.)

    A.   ..... 

  0£!ic!aiA J A  tor.
A M/S.VIdcalf¢!aw.a (India) Ltd..

{in xgqmmaumg .-a-.!'.*.s.-.cb...-':'. ts.-

..  '-4* F1OOE',,"l'3 &F"\Ving,
A     ' 

  coo xa.n.u'\.nI.I..u.'-IIII.

prennnun

@;Ey§ri.l)u.-.;nk.' ' Adv.)



$2..

'*1"i1isoompmyappiicationisfiiedm1derRI1k:-- T,
177 of   R.;.I_lIL:1_L, 19§Q¢_- 4.,

an s.un--n-- ndg;n'4.J

claims befau: the respondent in  >it1Iie:_:"'t'-;$t'   »L 

equitymdplay. 5

1:. ‘s 6-u-“an-rat;-:y’

thb Ihccmmindcflmjfipwmmg. ~ «,~

1%: cmkmu Lmnfimmwih@fi ¢finfi lawn fin
workmen ‘ their claim:
before him is a delay of
202

2. avennents made in the

appngjxfim, ‘V ‘Vita. rm

A’a\” 1.3.1:” Q I-aw’
NJU3 \5’¢l \-I

g QUIHJIMIH.’ _ III” I3 alfilllli-Isle

O1)
oa/u

T….1._A
JI.-l.L,[ge