High Court Karnataka High Court

Mr Sha Mohammed Ismail vs The Official Liquidator Of M/S … on 7 August, 2008

Karnataka High Court
Mr Sha Mohammed Ismail vs The Official Liquidator Of M/S … on 7 August, 2008
Author: Ram Mohan Reddy


. W… . \ .3…V-_.7-nu vr nnmunnnlu-\ rllul-1 QUUKT OF KARNATAKA HIGH COURT OF KARNATAKA I-EGH COURT OF KARNATAKA I-EGH C

…3__
QRDER.

The apgiicants chiming he be the miners of a
immcnzabte property whkh was given an
cemgasamr in Eiquidalzian, seek a direggign tn” ‘
Liquidatrxr an hand ever five

an 22.e.,2um directed me app§§ta.r;ts %

party ywpergdent to the déire #0,
are ¥~$F€.’I wprissenwd ti-yr.._.’lr3aAr;§euE«_V§ia’u.r3$§i, fies a mama
stafing thai it has {re 0§3_§a:::!;51i.!1:~tt3v–h’£?§)d&¢f§%{.t?ie {case hold

pmpem’ ta

2. In Hfiapy :3? the base deed

éateci 22.i.1’_3’96, ‘érpparendy, executed by tha

app£ic:a 2f:fi, tine fact that film lease ahead

~.§_ffluxW§fA time, an axpiry of the term of

$ 21:: agapositian to the applicatian, mat

V 5-we ébjecfian to hand over pesssession cf the
applicants, fl-uis appiication is accordingly,
V’ Offiatiai Liqasidator is directewi to hand over
‘jj”” ;§’::s.5:esaeian cf the grcparty to the appiicanm in accorwdance

éssnh came 5 of tha lam am. ormcia: Liquidahor be

saazure necessary ackznowiadgement from tha applicanm for

UK

.r–uu–. u-um uvunn vi nnnaifllflnfl !”Il\:3″| L

.4..’$,……

having dagévenad vacant possessicn cvf the immovable

pmperky mentiamd in the schedule to the {ease deed.

BN5.