IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 16th DAY OF DECEMBER, BEFORE THE HONBLE MR. JUSTICE RAM_ O " COMPANY APPLICATION ;1'%TO.1w9'I"'4 OFC':iGzi9:§'"OC-H..'OO' IN COMPANY APPLICATION 1\'-o.*s74 Q9 2002 " IN COMPANY PETI'l'I(_')'N_ No."-97 EOE-v.2uoe BETWEEN: 1 H M SHIVAPRAKASH ' ' S /O. THIPPESWAMY -- V. AGE 49;YEA1;zs _ R/A': NO, 2§3V,_~3M;LA; I,AYOU"I'fj A RMVE II sTA.GE;~~ BANCAL-O.RE=_---- EA" _ s_/ O. -GANs:;ADHA;2A}*>PA - 105, LALBAGH ROAD . . _BANG'ALORE--.-- 27. " APPLICANTS * _ (B*1[S~R;..CVS V & I¥IAR1KR_1sHNA s HOLLA, AOV) 1 A MA/3.,ELUE CRYSTAL AGRO CHEMICALS LIMITED .1N.L1gUn:)A'I'1ON ATTACHED TO HIGH COURT OF " KARNATAKA, CORPORATE BHAVAN w NO.26--27. 12'" FLOOR, RAHEJA TOWERS M G ROAD. BANGALORE -1 REP BY OFFICIAL LIQUIDATOR. vi i 2 NADIG OUNDU RAO 2 "MAMATA" N091/1 18TH MALLESWARAM BANGALORE -- 55. RESPONDENTS'--.__
(By Sri: DEEPAK & V JAYARAM, ADVS. FOR OL) A.
THIS CA IS FILED UNDER SEC,47o(2’j”OE’.’;CRsvi1NA1.”‘
PROCEDURE CODE R/w RULEIQ OFzj:<THE':
(COURT) RULES PRAYING TOREGXLL-._ORDEE2A'fFH'EVNON'4'–..p
BAILABLE WARRANT VIDE 'OVRDER'"""nATED'*'
25.11.2009.
THIS ARPL1CAT1ONt’COM_:f§1’C or-:’jt_EO’RV ORDERS, THIS
DAY THE COURT. FOLL_OXXr:1\{Oi;.’-
an
Heard, tlrleét ‘Counsel for the applicants.
Perggtsedp the ‘av_ern1eD_ts set out in the application. For
reasons…_vstated therein, the norbbailable Warrant
isVs’ued”fOr..__se’§:tiring the presence of Respondents 1 and
2 “s*f.ands”‘feCa11ed. Respondents 1 and 2 who are
present before Court are directed to be present on all
dates of hearing.
F W
cl)
List on 6-01-2010 for recording the plea of
Respondents 1 and 2.
KS