Karnataka High Court
Mr S E Srikantamurthy vs M/S Dunford Fabrics Limited on 21 July, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 21" DAY OF JULY, 2010
BEFORE
THE HON'BLE MR. JUSTICE H.N. NAGAMOHAN
CA No. 648/2010 IN Co.P No.83/I997
BETWEEN :
Mr.S.E.SRIKANTAMURTHY
S/O S.P.ESHWARAIAH _
MAJOR, DOOR NO.6l5, 8T" CROS--S,"'V_
8"' MAIN, K.N.EXTENSION, "
YESHVANTHAPURA, A .
BANGALORE -- 560 022. I
...APPLlCANT
(BY sri.K;sIINDARA1§§i;~AI3xf;)<«
AND :5' »
ms' D'UN.FOR}ja'FABRICS LIMITED
(IN LIQUIDAITICNVD
REPRESEN'TED.BY OFFICIAL LIQUIDATOR
ATTACHIEI3 TO HIGH COURT OF KARNATAKA
WING; TAT" FLOOR, KENDRIYA SADAN
" " 'T _I<ORAMANGALA, BANGALORE .-- 34.
. . . RESPONBENT
(33: Sri K.s.MAI--IAI3EVAN & Sri VJAYARAM, ADvs.,
FOR OL )
--0
3"
€
% LRS/2l"o72'o.1o.l'
3:-J
THIS COMPANY APPLICATION IS FILED LINOER
RULE 177 R/W RULES 6 & 9 OF THE COMPANIES...(_CQuURj"j'< I
RULES, 1959, PRAYING To CONDONE THE DEL.AY"O}? .
DAYS IN FILING THE CLAIMS FOR SETTLEMENT-.._VV I
THIS COMPANY APPLICATICNIS I C.OMINClt:_"C)l§. FOR l
ORDERS THIS DAY, THE COURT PAS.SED'T'.HEFO'L{7.OW3lIEG§Y_i
ORDER
This application is fi.led…by tl_<iellapp'lliI;aIIIt'to eondonellthe delay
in filing the claim petition. u 'A
2. I peritseditllthelh the application and I am
convinceclvldxnlthl for thewdelay in making the claim
petition. Aocordingly’,thejappiiClati.o’n is hereby allowed. Delay filing
the Claim petition is condoned.