High Court Karnataka High Court

Official Liquidator Of M/S … vs The Secretary Kanchikere … on 16 January, 2009

Karnataka High Court
Official Liquidator Of M/S … vs The Secretary Kanchikere … on 16 January, 2009
Author: Mohan Shantanagoudar


H»… …..–….u Irv u\r\nIIr’\ll”‘ll\l’\ nlwn uuum vr IKRKNAEAKA HIGH (JUUK3 U!’ KAKNAUKKA HIGH CCU

is I

3: am 2-ma cwm GF’ :<A1=mATA1<a AT

DATED THIS» THE 15:2': EAY OF .

imfioxgzs m=2.Jz.Is’rmE §§C.IEiA.H _ Em A

IF; *. . “, E
CQMPANY 6F”-Q9532

HETHHQEX:

COMPANY ApPLIcA2’I<3rJ m,§5%4ox %@b*%2=;u3s %

m.«"s'zr:I.asLj£;3:_<;;u:z3;é;=:*a:sa}3E . »
M33 IN£ELE§G T§CHHGLGI£3 *-Ws
9% . _ ism .. i,:;;_ A_ gm»: _£.2_Cl;:},§I m._;a'?1~::N§.
ATTA:::HE13 " $6 2'-'53:.5H?V–j.':QU&2f§'V– GE 'i'*?ARNA'FA§€k,
E? §h¢QR;5f§ &,?7¥E§G4 1
rcE1éits:'<;z7.{;as. s.a"s:';::§bw ":c;§§2Am;NE§2i1.a.,
E%AHGALGF<E.'

' ' . AF-PI.i£'Afi""£

<3? 3:5;I~:_ V. 2:»'1§:s:=u'r:.§:",'«.@."~~" .mmc.ms., ma izztriciai
Liqu;L'=.ia§ar} '

V1_"'9s*§£§'V.%sé:<:*,a::7.3°_rAav mmxxxaa €3EL%MAE'AHC}-{a'3'AT

. <._V%«H§a§'§Aw~.§Hm.L: TALUK,
E3A¥'3'sH&_»f–'ERS DiS'£'RIC"?.

2 *2'Hz::. C3'-{'IE§' mzscuwrvs GFFICER

.. waxes as THE zznm PAKCH33s.YA'I',

V '*~«.L¢K:K.£-;*R§: Ram, 09?. mgmaaasi-Lag;
* -VK$¥{{2RA,.

mvmhagaa 57″: 095.

… RlP9HDIE§

£3? 3&1: Q 3 AKILKHKRR, &9¥$ATE., FGR R13

— —–_-A-.3… nu-nnsirul-\l\#\ mu:-I LUUKI or KARNAIAKA HIGH COURI or KAKNAEAKA Hibrl Lumu ur nuuxwnznna mu:-I gum

‘THE COLENSEL FQR ‘THE R? P LICMW HAS F1 LEIE THE
ABOVE AP§hICA’3″Et3§E BREER ‘:3’Ei;””E’I$H 446:2; {B} ,e::’_ ‘?_HE
CQMQARIES ECT, 1356 ERG RULE 5 & 9 “=Z}E’*. ‘ ‘f’HE

cm?ANIEstc€>UHT3 RULES, 195$, ?RA’:’ING ;~*’f:~:_..j.;*.
assmzawnm-arr HEREIN s<mm::r Am: 3$'v.§:szA!u.;m."*–%3;s:«[
ennzsazm mm sscaagm 2% my we THE A?9.3.eI<:–§.2~:*:_."A¢

05* RS. 15,6973" a*I'z*H :r:°ssRa_sf§.__A*r ;6%""?§R"'Ah§3{UiM,.

yaw 1.1.2303 TO TILL ':=:~:$ 1';.:.£s:rE e:';»:5'. 'if?-IE' ».;t_::::;a~§1:;e*r'¥

ARE FUTURE INTEREST 33..1':f$* E'I"€":.,:'~,

THIS CGMFANY A9§L:€:,a TI<:.%K.. "c:;'a1:~x:::.i,éi*:é'VV.i'V.:;:::+; £03

GRDERS THIS mm, C<3{IE3.I_f THE
EoLLaw3.:;Nz3:»

Mia. Luabgjinag ;?ec}1§;i€ahm"' 3;; Limm tin

%% .53 up by the mm,
datad::v_i'..SV.€."§5*'.:?':}r ixgkéep Homage: cm Co?
Liqu1da' tar atbacfxed to this

Couzfiz had as Liquidatzor of the cempany

. ' Sf Sactien 449 turf the Compazm'

rasponcicntfi we.-re mvm' trade Fmk with'

V' tmmpany pier hi: im as per the
mm' mm by the cempany and tha details
mndad nvar by the EX~ I3 5:-f tlm Cmsmmxzzy, the

rwpendenm am irldabtexi tn the mmpany & sum sf

(/5

'v

–..v.- avg…» an nu-|I\I1r’II-F\i\.l’| rII\.7l”l MLIUKI Ur HAKEVATAKA

Ra.§,}.’95,!- as on 31.3.62. The sstaternmt af Aaemunta

maintained by the in Iiquieriatiam are

Annmxxw-B» The raeaifia mm éixciau
H93 rfimtjng respandmt No.1
supply ef :iat£ctix3n(am E»-mail
dated:S28.3.2 om. awarmm 1:133 mgnea
.a?jP1i% cnm?wY ma the ‘V

1-wpm’:zdm’a stafi’ cm 1E.~*..:?_§2.;§lS{1}1i; ta
pay the rfimte’ ‘ fg._fcp!mv”‘ mm’ is filfi
praying for pay 9; sum cf

m.9,19.5;~ T

an behalf af rmgdmm
suhmii ready tax pay’ the §:a~i1:3.t:ip.a1

smarunt af IQSI — reaasmafaie amamut sfl’ hate;-.1’e:.st as.

* a perinrfi sf emu: wefim. Said

£13. View of the submiafina made on

uéf.i?§:gj:;rndmta, this appfismt rzmti neg mwsea the

the e1ei&m£;se in be reeaarfiaé is dmpmsafi
“ii Having rmm-:1 tn the ihct that the raspanclmta we
“mt-exam: afjusfinewfii be ma, E the resgasmimta

aredaremas’ fimpag3%1mm’ at.

£3

– \_-‘sf-we-V vs vvnnlwnlnnri !”II\7I” \.\)Ul\’ \lI’ RRKFVHIHRH HIV?’ LUUKI ‘J!’ KAXNAYAKA HIGH 1

4». P«.:::.*-mdingiy, the filbwfm ardar 3% wdaek

Tha appfimficn fifieé far rwmwgr of
pake is allszwal. ma raapande33’$Wa .:;*e ~
sum as’ R3.9,195.0G paiac @n*m%&’pa;za:a¢u§:.; 3»

at the. rate sf 3% pa. L’

The psaymaxit shall is; Ea:-sm

»a{g-gr;’s€§-2..g ;4€;é’«;2 .. 2.