High Court Karnataka High Court

Official Liquidator Of M/S … vs The Secretary on 4 February, 2009

Karnataka High Court
Official Liquidator Of M/S … vs The Secretary on 4 February, 2009
Author: Mohan Shantanagoudar


~v— — -w–n—-M –an –nu w nan-wunm mun COURT or XARNATAKA HIGH!

1

12:’ TI-E HIGH cmsm’ gr’ KARKATAFZA AT Bmmmas

DATEE THIS THE 4%: my my F’EBRE}.i?{L}’V?.:'”‘i$%’_ ~

BKFQREVW .

rm; FIORBLE MR.J£I3’FI{Z:E mama ._

comm AmPH.iCA*fI©EJ,1IC§§8:24’£)f§’-fié.-i2$’

BETWEEN a

OFFICIAL LIQB”f£’1}3§’TGR=._fiE’ A

1-1:’ s. I1*3’ABLI’2s’§i’?rv 4’3l”§:e’j£IV§}’=i;’!’%£’€’~_”.’Li£’.’;.%€»”}T.,E 5.: ;:¥.-‘E ma. ,
tn; LIQUIE%ATf.§{33§j ‘ ” if .

z».TmcImVE%__,T%1’r;3~V.,% “z::::.:.;s; <::::m;=1* " -6::2..§i xzsmsarmm,
IV mafia *'B..;;;_E*1"§.t€:ra's':g' _
Imenama .aA::at»:.,*=-

Bmaamzam 550- Va’3§4:~. ~..__

{BY,__;ff.3’R:.BEE’:sr+:é’ an “.?.JA’1TAR.fi.E, Anvsmzfis far

” “Qffiic”i l:iquid£afi:’¢&}§§

1 ” .\ .§i;*;.:F:ET31RY
‘KUHCI~£*3’fiU Gmbmymmfiaxam
HRRAP LE TELUK,

‘ AA .–. nAvmm3Ep.E mxsmxcur.

cams EXEEUTIVE QFEICER,

GFEICE Q13′ ‘SEE SEE”?-3. ?§LNfi’-IEXZLTH,

LGKIFCERE R0315,

Ci3?§’. DQIGRABAREE. KENBRA;

EEVANRGERE 57′? E335 … S

{BY SRI:IIBA’Z Kfiiififi SINQH, TE F9171 R1-1′}

I 3i’)! V

\.\JIuI1\r wt I\r”\l\i’I!”lIl”‘|I\l”‘ Till-“fl”! f-!LV’l\lI’|’ Ur l\l’\l\l’}’Ill”\I\I’I t1I\.!W \.\JUIl’ \JI’ AMRIVHIMRN f’Il\.1I”I LKJUIII Ur IV-\!u’£i-HHl\fl HEUH LUUKI {Jr fiflflNA|AKp |-“Q-3|-|<

2

THIS caravans PsE’?L1$2iTIQZ’% IS EILE3″‘VV3’§EER

SECTION 446(23 {B} €33′ TI-E CGMPENIES A§2.T_,’ IE}5~6″,”_

R592 £331.38 5 a 9 BF mg campmugazcavmffg R”£I’Ij_£;E:$E;_._W.V
1959, FRRYIEG THAT ‘HE mamrmsxw-5 ‘ lF~I§?.R.T’:|INf_
JGINILY mm SEVERE’-ELLE BE $R13,E,1_12:n –!23m-.=:c:tE:’;
Tet} PAY Til! mm APPLICRH3? :5. Jam»: “$3: ~p.s-:.< ,_2';e',»:::V::;s::t;'-"«
WITH INTEREZS'? AT 6% 33?. AI4iemI£"'m'aQr»i»._a§.{_;'1::é.V'2.::C;I:§_:
Ta TILL TEE mam 02* mm J'€3";EJG}éiE}?f W33" i*"UT{L'?fi.E

INTEREST mm 323., V _ V _
THIS CiOMPAN"Y__ APPi.:::é;*:'1c21~: cams aim FOR

EIIQJIRY TI-{IS 'I_"fE_ : THE
1=*o:..I.,owm<:-::- –

Mia: Limited was
.t1’1′.;'<v:v1"vda=::1' dataé 1.3.2005 'm
Ce.P.N<:Ai{lfi: h"/ matter and the
is this Court has been

safthe mmpany, by virhm ofthe

X 44-9 er' the Gamma Act, 1955.

2;”V’;’IJ1’fité’.Vrespand(ms mam having trade amnmg” with

‘V V ‘_ pm: tea its liqzzidation. as per the rewards
‘ by the aomparry and the detaxis’ handed ever

thus m-dimctaara emf tha mmpany in liqukiation, the

rmpondems we:-5 irxdabtvad to the wmpany a sum of
Rs.9,1§5,l– as an 31.3.fi3.. The Gficial Lkiufiatar

% A
‘E xx

9-, ,
~._/ ;

. .._.. ………….. V. -‘run Ia-1|r1I\r’\ -nun! uvunl \JI’ IVQRIVHEHRM I””‘oJ’rI ‘

3

‘aimed mtim to that r&pcendents to pay the

due by them. In spéte mi” service of

respondenis did not pay the saflg, K 2

Heznm, this application ia filed. I

3. The rsmrds i’fu,2

reptmntixg rwponde%.§.~i;_ orciiéf fir supply
of the madam {an letter dated
28.312002. iatation
Vida ca-::xm.n3r had also
Q’ the rmmxzxzrlaetnm an
2e.4.2cxx.§ % at’ the same, the
the Ercecutive 05mar3Ta1uIz:a

. V. alcmg with the applimtfian. The
cimrly rm} that the rmpcndmlm

L cme%m W efRs.9,l95i-, aa on 31.3.2093,
~._4.H’It is arguefi by Sri Udaykum, mm mama}
_’ an bemfi of the rmpondeuts submim that the
% Woc:mpan3,! in Bqsziciatinn had mt imtallcd the Trstafiian.

-=v-vv- an-wva-cu-v -ur- -urwv1u1ur-nur-nn\r-

‘””” V.’-‘.f”””” “‘ “””””””‘””‘ ‘””‘-‘” ‘*-V””” V’ INNMVHIHNH Nisan \..vuIH Ur ISAIGVIHIAIUI mu?! LOU!!! OF KARNAYAKA HIGH

4

‘}’.’he said subxaaiaréssrx caxmrt be

mfiunkws istatzicnn is izmtafle:i. ” k
that the reapendomts have
and their atafi waera

iaaaued by thfi Ofimalv by 111::

respondamm is mt     staiammtxt of
objections      in this
matter  nnt iined any
 :5 tha ab-om, it as mm
than    are huafile :33 pay a sum

qr R45_~»’V9′.I4§?;.~.,!-V_” in uquiaavgon as an

– 1 %%%%% 14 .

‘ has prayed far imgoxitinn of

xrfi rate af 13% pm. mm 31.3.2m to

and at the rate «sf 6% ;:».a. from 23.2965 to
‘4 Same apflra. 1:: be an the aide,
. rwpsndenm beim the stamwry mxthoritixaa i.e.,

flhayam, be given mxmaam. Amomzxqxy, this

Cicurt is of the opiniorz that the intwwt at thr: rate at’ 3%