High Court Karnataka High Court

Official Liquidator Of M/S … vs M/S John Distilleries Ltd on 4 April, 2008

Karnataka High Court
Official Liquidator Of M/S … vs M/S John Distilleries Ltd on 4 April, 2008
Author: Ajit J Gunjal
 , BBHfi:RLDEE¥3:9

 o1= KARNAIAKA HIGH cu_xI_ or IIARNATAIM HIGH £:oun:1' or KARJNAIAKA HIGH COUIRT our KARNATAKA HIGII-I COURT OF KARNATAKA HIGH COUR'

N THE I"IH3'rI"I COURT OF Kfi.RHATAKA AT BANGMDRE

 1'3!-HE-'1'1-E 4'"! $1!' DEA!-'EL 2.905  'T

BEFORE   %
mm H»::>n~a1.E MR. ..:Us'r1c:E A..nrrJ cauzwaéx,  Y

eommw APPLICATION NO.?931!éo§sI%%,  

BETWEFEEN
DFFIGML LIQUIDATOR mi  t

'lllfl 'I.l'l'f"¢'nI"'\.'l:l'U' ('1'! II. A.
III; I0 Iarn'u.|.1..-r:n.I. 1..J.ur.|E!Iw In

nwnusrma Llmrmmm LIQHJ: .  H
:*fl"'I'fir'Z';-m*"I': Til? EEGH r;".-.r..'§¢:*'1" vT'F 
411; ma:-on, D 
ICORAMANGAIA,'-.,B£i;1'IGHJ4CiRi9e34._ H g %

...APPLIGA1'IT

[BY am1;m'1=aLi::T;.é:VI:sf§f.,3 _ H %

fun:

   . . . . . .. ' 
Hi} ,j'1'$., EZARGLPALYA,

1I'1Iflf*1-DH'. ]'.'H'|""!,-A"l"!a  
auaww um, 

duh!-I' olu'.-'lu'ME.'

I"I'l!IJ'ITIE'ECH'K.'fl'-_IIu
| a lS..l!.iB.I"'EJ.l'IIJlil.Tl-'

H "  am .rJ::v..j

 %:*:%»j_::+;t_a1!*:s.=gI., FOR 1112: _A_F"PLI=Ci_A_I~1'Y£' 1-ms EILED 13.3

H "  A1-'-;PL1cumoN UNDER swmcmn 44am on um

 h'.'r'~m't:n.nm*r1mu Arum inc: nrrrtr n nu mun nnlluauwun
g'h.uv"'u.¢'fll.f.l'Ll.'I.l..iZU"I.'.F £'I.'u'J., .I.7U1u|' RUDD 3' V1' l..l.'.l.I;:r UV

J-H-I'l"lI."1IIl'-ii?

 M »  xgcmum 1 mama, 1959 mama TI-LAT FOR -THE Rmaona



IOU!-:1 0"' KRK'NRiI\KH IHIUHI LIJUKI Ell' Ilflxfllflfllflflfl. l'lI\!l'| LLIUIEI

COURT or KAIRNATAKA HIGI-I CO\UR_T or IOKRNAETAKII HIGH COURT or IKARNIATAILA men «

E-'IATiE'3IEL3' THEHEIN THIS HOITBLE COURT MAY' BE
I'I:EfiE4ED T0:-  ..

M GRANT it nmnmm IN mavuun up THE  V,
.+t.:=.A_r1*am:  gzamzznmrr FQE A 3I__J;i!lI''~«.j_~I13.I*''' .. 
Ra. 2,1-mataay- mm mrzemmam on THE aUng.._<:21=*% "

R3. 3,.-3ai"5'a,3iII%n"'T"»;'-- a''-':'1' &% PER AI'u'HJ"'.u-E FRGM THE-.I«'}'.{1'L-§.3.V BF

JUDGHEW, "THE 'F"LT'T""l..TRE  '  

'I'I-IE nrmnmnon LE. 13.2005 *1+rLL~--TH??3  'opé,  

THI3 m¢1I..'P.-my .-ap1=L1c;.-a~1f';;r:21!¢.r  '1«..1é
I:.s1-r.:'rA:r11m JUDGMENT THIS DAY,*TIjIE_ gztoumf AHADE THE
F'C1"LLi'Jfii"'1'Eifi"3:  -    

9.B_D;_E;34 % 

'ms is  Section. ++5(2)(h1

cf  ;.°\_4::i:-,. '--;L'Ei'."*3f5i""'~a'i§1cl Rule 9 of the

Eu

Ciompaméa 4.{i';n:vi1r?;j';L«fq"121r3:aE,A959 far I-'.=.».':a-:»'--5: of ~.~.1~ --

anmmnt _«:11Ln-:-; t¢:v xtiag  in liquidation payable by

  t:}m rE$1éé:i3o2;1a::1ez1t--Cf$it1pafly.

 r    [in liquidntinrmj was nrdfl to

   ha  an am-dar dated 13.6.2003 in Company

   mzvagaocaz. The official liqui-c'lator attached

 m the proviw ' rm cf Section 449 of tin:

Gumymxfiea Act, 1955 (for short 'Act') .

 
 



COURT OF KARNATAKA HIGSH COFUAREOF KARNATAKA HIGH C'OUR'|I' OF KARNATAIKA HIGH 'COURT OF KAIENATAKA HIGH COIURT OF KARNACFAKA HIGH COURT

3. Tim map-ondent herein have the ragiatxaresd

9"'-~=. at 1"!

balul.-I.r|-J

E3
'.3

-. .--.--.._....---...-....-'-----.----.u. 3

_...." ___.

lg: nf arnnn Q. Mvumg 

Emalrare-W G39 and Imci trade 5t}:;«;,,f  A.

Company :[in    

4. As per the smmm; afgmam   A

ex-diva:-mom at' the company  
Bectknru 4&3-4 «I the Act, "iI;de'fiIV@(iAVVta the
 .5.-I sum__:::sf  the date

pwdusmed 53¢   'A11  am-flication.

fin ~ .r'-'1._:'il'§11'15'1"2i'i< ieaaum... u, ts

tn the: sufgxgptahflszjt on  calling upon him to pay

 V-.<;1ue.A. '  raapondecnt aclcrxowledged the

   but however, did mt make any

rédflmnf  Mn
Iiafir .lsJ..'!g.rJL.lI.l.-a .' ' :5; vv

 pg :2. tun 4;», ad n¢t.i....- and. t.h.t.-2

" ' «.__éx*.iumrm~iga:§ Vgement are mafia avafiabie at  -B
V'   A hatter datad 2.5.2005 was iaauad
    mmpondent for pa}rme:t1'I: of the amount due. But,

'A  "   the acknowledmaut nor uncleliwred

A'

_..w-''''

--/ g- g

 



pcmatafa mover was rentrazuadw Hence. the present

mnufiwmfi :1 '3

"".'r"J.""""'""""" " """' """""' """
agaiirmi.  rexapondent for a 311121 of ':'<'*.2_,:.~;.'.S.'.~s:.1[_'*---f  ~

ir1c1uHiva nf ixateeraat.   

«ES.  rmpormdsnm  5:1;Jiii1"iaIi,   V
Lgéihéflé F ._ V  

filaad mail' atatetmant of  

nntwiathstanding the  have

amearagr mid tltw a1A1:.-:::unt_1;o_    ikluidationj.

LIT: I-El WW W A-Nb-I'!-a-'hI.

"'1:-nmnr fiusm-nan.     
along with fine:  Sincc than
rnattew aims:   Fasran held. During that

  Emma of animal liquidator

   . During the cuume of his

.n.;.._-u.u--ln.a-

_. -.A.-............¢. ....I¥' .. .--......
Hlfl IIKHIL UJ. flflfiufilllilllfl Wflfl

€
  §-
I33
%:

_   at' the respondent, the Amount:

V «CJm::& ‘ w an RW1 and through him the

for the year mammx, :2oo1-m and

COIJIRT our KA!RNA1’AKA I-IIGIH cO»Ul_tATjOF IOARNATAKA HIGH CIOUR’Il’ or IKARNATAKA I-HGH counar o:= KAIIINATAKA HIGH coma or KARNAIAKA HIGH COURT

. Qg.____fln xnmingfi Ls}:

4

learned nounaei a.ppea.ring for the o1″fi::ia1 iiquidator.

L

M

w
1
x
\
W
L

“.?’.. Mr.D-aepak. learned counsel appearing fpr

‘.:he’;. :,=~..};.-:p.£eu1t,,*’ e.f.Fi..u®.l 1iqui:1.a.?.9r !I.1.;1′.rm_i.§ t_.h:,.t
mgarc.-I tn Ithfi extzraazst of the ancuunta ma-:1-3 .
EJr.Pfl.;. it is abunriantly char that ..r1»;g I
liable to pay tlw amt’.-unt
aflcaaatinn. Heme, ttm I

my” WWI. I

84.. Isri J. apps-aritg
mutant. drjga for which the
submit: that
tha aoooum. extract which

_ c.I-5-.e.r1!:r§II.§I.”v.;~*..1ru.:..=’ Q.f.I1_fl’&l.,_I1t W31- tn ‘rim

A’=_c::r:=’11::g:1sz=;.n’1§,IV’i;ht.1 as am: wu

._ …. .’l ……1…_._1 .I”_.’I1 .’I..n

m+~m=ed m :2’

Indaed, Ex.F1 is but an

idI5.Vth¢éIjI..I.ia.c::ount which am mt disclose the period for

me tramactinne have 1:a1ce:r1 place. Indeed,

” Wvcrhexmrer an application or a suit is filed for reaoouery of A

I COURT GIF KARNAIIAKA HIGH CODURTIAOF KARNA1-AKIA HIIGH COURT OF KARNATAIKA I-IIIGH COUIRT OIF KAIINATAKA HIGH COURT OF KILRNATAKA HIGH COURT

‘ I’

COIJIRT O*F KAJRNATAKA HIGH COURT ‘0!’ IGIRNATAKA HIGH UDUKII Ur !|\AIm:AIAI\A I1|uHIL.uuIIu UI’ I\.nII’.NAu=utA l’llI:I’I’l Lululu Ur IUILIINAIAKA I-lltiifl COURT

t1-1e amour1t. an the basis «of the aocuunta one is

,~,

fig Pg-nxm ‘|’-1-mg-_ 1_-‘_|_’-I5 an-M-1: 1;__g_a nrar-:n1:-rig;

-I-or van -a–nun an –vac-wt-u-_’ ——-r —\.

filixm azui that it ‘I ia for a A-

Apparwltljr, a perusal of the at.atement,qf V

ram: dimlassa thus: period far which Vf

takzelzi. 1:u1am=.=:.. It is 91113 a

«:n+ rl-xun-lama in an +1-14:. maid fuaneafifig-IP33 n-IIK . ,1n’flnfhI:
‘d ‘In! “£]:”If’J-3 I-H51′ B5131′ “:l?’lI In 2′ Cid’

and tizey are of any
material in anpwijngat time with
regard to have tnioen
pmutzz.-e:.–,a I extract will not

.4»: ..__:-_’ .. .. “r,.1..;.. T… 1:…………….. 1’… .:… 1… 4… 1….
I all-

1__ ‘……_’ ‘… .. _. .. ..

um Ll -_u–_gJ.u,r_.’ nus. .Ia nu:-u In nu:

nuficeai have made ava.11n’ blue the

period of three years,
natural izrannactinns have taken

1»-a’Hann£u,’¥”Qn1tu’na:’r;|5I’:~1?°I;hn ngmnnmr 1′-I-1 ‘I1′.-|1’n’r~’u: A31 1:: All 1:: f’hA

.H.HJha”\..~’-.h-IJ’uVv,V.#’~fi.IJ-,.’I.nI£’v ‘Ia! «Ila. -LII:-I nu. uumunuuv in” viva: uuur mun»-
J.” _ . r”-V *1

-4 j;-v’««.£Esp0mmi§’sx:;i1~ am 911 tha amnunta which are to
paid through the Bank by way of demand
“i|i’h.’i.Ch would reflect the specific case of the

COURT OF KARNAF’ i’-{A HIGH COURT’ OF IIARNATAIIIA HIGH CIOUl’.’l’ OF KARlNA’I’A.KA HIGH COIJIRT OIF KARNATAKA HIGIH COURT 0? KLASINATAKA HIGH COUR’

f .L1.;…’ ….i J A ……..”..2|I

Ml I-imfmg panlfied the application,

aural aaunvfl. «clommnnnmnr, I am at’ 1115 vim V.

applic-.a.’n1; has failed to prove that the M

-I 1r-nun

Qnfnrngcny Lg Q11 7- £111}! nrnn1;__1_’11_; 3mg 3

Infiami. it is to be noticwaci axi::’1″a

Hmymm. High Court in t]f1I1E:”V’Vi5;?=T;fl:xB”!?2′-(hf
PRO1I31J..?CT’S LIMITEI.) EMJAY

EPIGINEE-RRIG En1*ERPRISE$HkeiporteajH1%%% company’

Illfl-I

5.4.3…. 52′.

. E «
:34,

.V r I
a.-…==. an 9. c…….’-“‘-‘-

pcxtiticvn tor agains’ 1; the
r’a13pcu1:ndx{:11t,._ x;f money due to the

mmpany “iz1 ‘ goods supplied to the

V xwas;;x1;r1§cEu:-:11: inmioe, the respandant repudiated

__ an _ .n’I.n…nn..l.a..J ‘I.-u.pu.uJ.u-1.4-qr .nun:g.¢u’nnu..J «II… arnnaidn ‘OF!
JJ-11.3 ‘u|.c9-I-‘Dial. 1 VII. I.”35’o.I§.l Inl-W WURD -Uul.

5%
3’ 2
%

was sought ta be fizsmned on the ressponderrtt

$7

m
J-‘

|

COURT OF KARNATAKA HIGH CCDURTV OF l(}ARNI\TAK:A HIISH COURT OF KASZNATAIKA HIIGI-I ‘COURT OIF KAIENAIAKA HIGH COURT OF IUKRNACTAKAL HIGH COURT

3u£e.l’y on the basis of mines in the books surf .
atzmauivtt. It is :51 smiled prinaipla oflmu that nag;

ptéraon can be charged, with liability
the basis: of entries in the books of H

mien where such books of .V
the regular mums? ofhusitwfisf

Erna _fi,a-fiwr euizianw in »p_mve”—-:Ir’:é Raj’

vi-rnfi I-:3; R
I am in respactfifl’flEr8mV% R decision
remdeur-mi by RI-Iigh Court.

a snowman” -n. 1-nn—an -an —-u-r-u–‘p———-

Wm M ¥:iré.:;1_1.mnf um: 91′ :1:-3

case. I aim n:ii”~ application does nut

merit , application sta.ndu

E?’ 03
E? Q!
(D ‘