High Court Karnataka High Court

Official Liquidator Of M/S … vs M/S Anab-E-Shashi Wines & … on 18 September, 2008

Karnataka High Court
Official Liquidator Of M/S … vs M/S Anab-E-Shashi Wines & … on 18 September, 2008
Author: Ajit J Gunjal
IN THE HIGH mum OF KARNATAKA, BANGA£;CiI§E

DATED THIS THE 13TH DAY 01? SEPI'EMBE3i'é;.,' X" 

THE Honwgm MR.    '  

C.A. No 797 0;!'
  A ,   
COMPANY PE'1'rr1Csx'2~Jo. 2?2_/f2:>02 

BETWEEN:

1 OFFICIAL i;}Q'UIBATO§§ or   A. 

M/S V_IC§'QF{_Y_-.'Gi.rASS.,z&  A %

INI)UE.1'I'R1§E.'S  (m=LIQN)

ATFACHED   op KARNATAKA
41$: F:..e.«:*R, Eifiinmsnasmm
     %
BANGALORE+34_  % 

 ._ (ByV'S%_'i'VDEEPA.K =&\{,IAYARAM, Adv.)

u1*  M ) SA2~:1sé--E--sHAsm WINES & DISTILLERY
 MAHABOOBNAGAR
M  RESPUNDENT

  ms Appiioafion is flied under section 446(2) of the

 ff  .Cr:3Empa11ics Act, 1956, read with Ruic 9 of the Commnim
  Rules, 1959, praying to aant a decree: in favctar of
' " the appiicant against the respondent for a sum cf Rs.

53,168/– with intetm am the saw ofRs.3-4,035/~– at 6% per

in question was wound up pursuant to

2272 % %
A Vj Official Liquidator attached to this court was
” alfipointad as per the provisions of section 449 of the

Companies Act. The respondent is ind:-zbted a sum of Raw

annum fmna the date of the application i.c. 7 fizhe
date af_it1d%ent, the future kltcrest and etc-gr’ ” . ” .’ ‘ .

This application coming or; fQI’__ ciay,a:
court made the following: ” .. -1’ . 7 p

This Company 446(2)
of the Companies Companies (Court)

2. This decree in favour of
the for a sum of Rs.

53, fate of 6% per annum fi’0iI1 the
date qrthé date ofjudgment.

13.6.2003 in Company Petition No.

‘Z’

8. Having rcfird to the fact that this is a t1’adc_(_l¢bt and

the statement affairs filed by the ex~Di1’ect;()1″S “-«A4 the

company discioses that the said amount

respondent, I am of the view’ tl’l3’3;'”i’.1″1€l’C

impediment in granting the ”

noticed that the mspondentVisv. s@ ed. .”

participate in the presxjnt as, it

.9. i216′ ‘ is mssed

sal-

Judge

maieVthereian. _ A