IN THE HIGH coum' or KARNATAKA AT BANGALORE
DATED THIS THE 27TH DAY or JANUARY. 20m
PRESENT
TI-IE HON'BLE MR. JUSTICE D. V. sH}fLEND3e.A _ E'
AND
THE HON'BLE MR. JUSTICE 1.
ORIGINAL SIDE APPEAL1'\.?V'(5.5;S/ 2b09«_u:E ' V
MisC.C'ivi.l jv'o._22o4%'/.20Q9'j'_ _
BETWEEN:
L» (B
EJJ.l2
M /s. CHENNAE\§AS'T}i__f?ROPEi?{ITE335-V{P)-- L'I'D..
{NOMENEE 0.17' *VI,5{S S(1M.S'U'(1-ARS LTD.,)
OFFiCE"A'T--4'§"'j? FLGQ-R."'sA1.ARPUR1A WINDSOR.
NO.3. 1[JLS_OOR-EEQAE), ':3Ai'*J.GALORE W 560 042.
AND REG1s4TERI5:DV"oFncg Afr
NO.7._ c1~1;r1'1'ARANJ;~.1\: ;_w.:~:;;\1
KOLKATA +4200 072, V '
REP.;BY_1TS AUTHORISED SIGNATORY.
V. MR.' ~;A.S}_1'\;vIVN SANG H.E:z'1.
... APPELLANT
y Sf1;--:§ASAV;§.".ig§.R}s§3?HU s. PATH. SR.AD\/OCZATE}
"'_--:r§1m; --.1\/IYSORE ACE'i'ATE3 81 CHEMICALS co. 1;m..
"(IN IJQUIIDATION], REPRESENTED BY
-- '1{'}{E OFFICIAL LIQUIDATOR,
ATTACHED TO HONBLE HIGH COURT
~ 'OF KARNATAM, EV FLOOR. 1) & F WWO.
2
KENDREYA SADAN. KORAMANGAL-A.
BANGALORE -- 560 034.
{J
THE DISTRECT MAGESTRATE.
MANDYA. MANDYA DIST.
3. Mr. SHEVA LENG-AIA}-I.
S /o. JAWAREGOWDA,
AGED ABOUT 62 YEARS.
R/O. "ACETATE NAGAR". ..
SATHANUR WLLAGE. I
KASABA»1 HOBLI,
MANDYA --- 57: 484.
F{e"sPo;$:oVENTs
OSA.58/2009 is fikedv my Kvarnataka
High Court Act. against the cltited passed in
C.A.No.420/2009 in em? 45/200-1]; ' "
The Mag; 'ci§r:',1_ :§f£3A;f22o4f7j'/09";hWosA No.58/2009 is filed
under ordefv-x}<x1:~: é1;.4j1je._:'1t of CPC, R/w Rule 6 & 9 of the
Companies {(foatrt% l,.§"59nfJ§p:*ayi11g that for the reasons
stated in the aceonnpanj*ing- afftdavit thés Hon'ble Court may be
:_pi'e~asAeci anA "'e;:.;:;a1'te ad interim order di1'e(:t.Eng the
fespencient person Claiming through or under them
to feftjam f;fo~rn'-«dealing with/eneumbering the schedule property
any 'manner oi: ehanging its nature. in the interest: of_jus,tiee
_ _ and equity' H
osA.58/2009 along with Misc. own 350.2204?/09
V" .'j~»_c__on1ing on for admission, this day, D. V. Shyiendra Kumar. J..
V at . , _ _ T deltivefed the following:
3
JUDGMENT
This Appeal by the appellant~petii,ioner filed under
Section 4 of the Karnataka High Court Act. is
against the order dated 2l.10.2009 passed
Application No.420/2009, which ”
Company Petition No.45/2001. V 0 it it
2. Company Application ‘filed
Purchaser, claiming that in an ‘ttonpdtviicted by
the Official Liquidator attalche’d__ it had
purchased {the of the 181 respondent-
Company undera registe1’ed’*«._sal’e deed dated 21.07.2006 in
accordance” with Qrder dated 21.05.2005 passed on
filed in Company Petition No.45/2001.
3; After:’i._tihe matter was heard for a while on
-«..3_:’£1Cl_I’}”i..if5SiOI1,” _i\A/Er. Basava Prabhu S. Patil, learned senior
7-,coLin_sel_ appearing for appellant, seeks perrnissiori of this
withdraw this appeal, so that the appellant can
%5/
pursue. remedies. if any. in accordance with law elsewhere.
but not before this Court for the same cause of action.
4. A Memo is also filed to this effect.
5. Submission of learned senior COt.1!71.’?-V(j:I”.VvfvCi§”;. the”
appellant is recorded. Memo is received or:i…r.ejeord”. l
6. Appeal is dismissed as withdf”atvn with-
pursue such other remedies as thei’~gihppe11ai1t.– may have in
law elsewhere, but not to Come b:-%l1el«;.to”..tii,is«.Court again on
the Very cause of action. ‘V
7. Ceilsequeiitlyjli Civil No.2204-7/2009 does
not survive for e(>.i_isidefa_tie.n” is dismissed.
…… – isd/-
fudge
Sdfs
Judge