High Court Karnataka High Court

Official Liquidator Of Ramgopal … vs G Ramanatham on 4 April, 2008

Karnataka High Court
Official Liquidator Of Ramgopal … vs G Ramanatham on 4 April, 2008
Author: Ajit J Gunjal
 V  a'.1§§;3'«!.3l;@i!#§ll.  -

  OF KAIINATJKKA iH|GH| COUEI OF KARNATAKA HIGH COURT OF I1flRN:ATAKA HIGH COURT OF KARINIATAKA HIGH COUIRT OF KAIRNATAKA HIGIH COURT

BEFORE  

ms I-IOIPBLE MR. ausncz .éGJ1't%G,?%'    

In 

cemam ;;.1='1'r..1;A:nt_m:}I.G»z:g=g«é2;3%gm§ * 
 ?,E'I.fITi'ii'   

1-n-nun-nouns ,   V
DHIWUHN "V :7 '~

oxmcnu.   H   O
ms!   
cm no HHHH 'V A G  

mm: .r~_ mum at:

can camp It

   H
flfififlffi 

nn;I<:ALonE.a¢.   

H G sf--no :9. mmuwnggrfi gggéa ' .
 ;"_aAI€DHn€AGn.R,nhlIGaLORE9  

fin'-Um, 'l.'.D £l.."'!! §..@H_-l_.I.!1?-.I,_EFA.!!

I Q'w'/- " H --? "" ""

 EAIGALORE 20

H ~ Ia am'. 3. vnmumm muummamu

if) 1?. ifiiifi "Fl"lTII'i|§ Fifi i'3iii"Ji"§fi
 && BEIUGALORE 9

I.r\|n.tl|.n.l\n.r\I It\ I\\JIl\4'|-L lI£!nII_.I I-l'\II-l'I\J'lI"I.lInl|'\l _l.l"'I' l\Il'Iaf"I"\ l..l|£\II.I \-f\I\'fI\"KI)INf\I -Ilri l)IIr"In"'i III?!"-

antll I|_l\Ii_tII_lnI'\lI._l\u Q15 Illanfina IIAIII Lnhhn.::I_:LIIn.I|_.I\I |Il\ l\IIl\J\I'\ ll4\lIII



  OF KARNKIFAKA HIGH CCDUR'I.:OF IGARNATAIOA HIGH COURT OF KARNATNKA HIGH COURT OF KAIRNAIAKA HIGH COURT OF KAARNAWAKII HIGH CIOUR1

«L mmtmlgaggmnz

N0 14, BUM. 'l'EHP'LB RQAD

fll.fiA1.l'AIIA'l'3.Afi 'flA.'--l1Al' nun A.
Ifl'II'Il'I"uI'IA'E'lII'IJ\| I-I'll'!-ZIIJIJIIII 'I'

K}; HA O1 CXOCLQ E

ii rm-wnnnnnu
2430. QTHTIIAIIIQBTH OROSB   

anmamsxnmnarhnn.    4'   I

rnvgrggggmr A01! 393125,

wwzu-v fun--V if cu -

smx.ii.Jo EPE,ADV.,I3'1!w)'II'L'§{-'i17<)3V-)'-~  

II':-f:'IiTi"nii. "ffifi 1"':-ifi ' Am" 'fiii
mow: mummy uunmukksmcfirren 5:4.'-.w or m
commune Ac'l'._fi95fl  no or m
    = 1959 pmvmn mm 77
ml:  mamnm:mm:m m1sI nomau: cotmr

nAv'nm'I:rr.mAinmn 'n:rin:suii:_nf~n19r"nmnnn nuts I Inn
iii I-Jaw' lnI'l--'InillIl.f Q1-I In'm'.I"I-ruI.'nua.w-ui enact-p unusual!-DV-I

QUKXDU O C CT

5 -ran   mus rm:
Biiii fi';":.i.'1"x".;'u.i'1'a samca air was?
Ill m:1.momo   momma» mo.

'rH1oI  comma or non
Ancmmrm I  REY." ms mum HAD! mm

 u filed under seauon 543(1) of

   cagupminu Act. 1956 (fiat Ihfl1'1:'AcI'.')R!'W 260 offln

._.I£'.rI§1*nI£ahAI'1Ian rcmmn mm... 1959,
 \""""""'7 """"""" -"""

2. 'me comgaqy in question i.e..

u.nn.nu..nnn.nn nu. nun:-u-\ Lu.-nu I-.r\n-urIHrn.I'nH\I ..|n Iunnfi IJ£_\II.l \-nl\-l'I\i'h.I)l\.-I\I an I)ll'Il\"'\ I-lfiell-I HMHIHFLIIHN -If') I)If'Il"I"'I I-.I¢'I'IIfl-I HHVIIVNHHSI -II') I)Il'I(')"\ I-Fill-I

Iuunu



  ,7'f[1Vl'1'rI'I'III-vwvisw-rnn111-r--W-r-1-V'-V'-~'*"4 -

  KARNATAKA Ii-IIGH} COl.|R'!' QF KARNATAKA HIGH COURT OF KARNATAKA HIIGH COURT OF KARNATAKA HIGH COURT OF KAIRNAIAKA HIGH COURT

- ' 
' 

WVKIO 1' VJ CT' ""'V'T'D"

1

Cn.P.Io.fif  -"run     

% % mnndui Mn Inn' I-'him f".a'I'lI'If O - 

pus-'want to the pa-aviniarn of Soclinia   V

3. Tim company was  'Fl 
Lnllnlhad company on  into
P-..-.1.-lie !.-i.-.:-.1:-.-.-r1. §..3;I_!_l_;,'ng_111§,r.. 27.6.1986.
Rnmuiu-. %13§ C 303*"-
The   in to carry on tha
      «mm in m «n

g .n--, ,I L ,, WA 1:    _.:I:'_   nlfilcgfigl 45
Tu  01«u-15  V W 35 'l'''''''''"'" '5"

_._-,.a;a*e€.{:%s~..-.-is ":.*£.«a.. ,...:-.....-. ...1.~... .,%I-.1; ir__.M.sh..:.:_ii_ng

  «mum and photouraphb and

 V4   hound om-rugnund board Infill board and
.«     Rom papar to pulp eto.. The authorised =

'-    -1." 41.... ..._:._.....u--.- an an-u 'h 1-CH3.'  

 as on 31.3.1993 in m.4.t'10m0i- equiv

share: of RI.1O[- ouch nmmgutad to Ru.40,0D,O0O[-

and paid-up capital is Ro.3.91.7'40.r-C equity shares of /fl

if

L....._.-.._.....n_n«n u-. uunnws u mun |-l\I'I-l'I1bl'lI\I\-l'\l ..:n I!lr'|t'\"'| I.ll-"All-I HXIHHULDIVSI -IC) lllnoa H9"



  I-ilG1H CCDl.[RT».OF KARNATAKA HIIGH C'OUR'l' OF KARNATAIKA HIIGH COURT OF KAIKNATAKA HIGH COURT OF KARNAEIAKA HIGH C1DUR'I

 tn 1'I:u1dn ofihe fiomparnr. 'T'nera:'I?nro. tnqy

-'--Ir.

W' -1 I -7 it

a:.1e;-- ..-e.r.e.!~.-.gg.-A-urn-**|«'-tr ta n;%so71i4m -5 

of fun 'animus  an an 31.3.93 ii 
Annwnnu-A. The Director: as     
same the Ex.Dh-actors of me A

m -..~.-.-.1 file .-=-..=:..--...-..:;e. es!  
Sootiurn 454 -of the Eat.   n
cmpiaimz 12::   company' in
nqumuon   1-: ruponaem
   gm liquidntbnj

    «    ;mm" H W" wag'

1.--' '__ .."|.  u...L...I   _ _
nun IuI:fil,l:I'.I3_ll. Iiurlialn  puruuauu w awn:

25.8.93   II.1ch.rmo1'5.I is found at

   H ' ..... .. V

 f 4l.    one of the applicant in that the

 % .,_,...fi  %.m   in 5 at the rolmlunt point' uftima warn that

  nnnununhvluol nunln «I-' vnvh-In':-nnvu-an, In-nnni-| nf t-I-uni!
 {HQ yfiynlujjfiafil-Hf: innit IPA  ' -I-'III!--II -r-I -II--I-I-

;n,,

no linhhjaimly or uuu-ally in born: of Sectbn 543(1)
of the Act. The applicant woukl status that tho

JV

I.l\III.l!IulI.I\l'I-l\l1 Jl'\ II\lnfi.'\ l..l£"nII.l 'flit-!l\i'kl)lHP'\l -l('1| l)Iflf'I"'} I-'_'I€-'3II-I VSIVIVMSIVN JO 12Ino'_') Hall

a. nun.-nu.-n u.un_nu was nnIIAI\4\I-5. I I£\III I



  OF KAHNATIKKA IHIGI-ll COURT OF KALRNA'|'AKA. HIGH COURT OF IGIARNATAKA HIGH COURT OF KARINATAKA HIGH COURT OF I(NRNA'ITAKA HIGIH COIURT

   aL5.a.'u'3. 3| plrI.III.I.uxI.I:In Iuunnnxn. DI  '*" nun

Ill lIlIl$ 'II-IKIIII

appE'-..a*..'.e:'. 4- 4"-4 H» t.."'.e Hm e --..-.1.-.-.m H
fiactim 343:?) oftia as: my auction firs It   

La. 5 years n-om me am ormm1ngup¢:m.§ m H ig    ' ' H

5. Thu one of   

Ipplinant in am, the  gs   of
31.3.93 showed ma  

s1.Lr!_r_~,r   '

unniduvad   H 'H 
'WA "Ag" AL4 I  '. .v  Z;_ '_  O  fig" %

na.1o,o1,a55-on

H   i.o., the E::.iHinnn5i::g in

  or    mm to the mm mad 23.3.1995
r   mg; :_u,.e..9+, 31.3.95: 31.3.95, 31.3.91' 

__..I

1 III Q __._.___...1 ._.fA.i..... _4....n.._..............L .1'

 '     H account would abalone that acoordim to the

nppliaanttha tnialumunt mcouuu-nblo fimn the
rupondenu was Rs.5..70.752.fi3. 'l'helaaa:-nod ooumol

n... .g. nnuann-.a-5 -an-I I_I|l'I_l'IlI..III\II_l'lI Ina I\Il'Il'L"\ lI£\II_l

In IL-|Iu.n:n_a|u\un_.-an -4:. liuangan n-gan-



  CDF KARNATAKA HIGH CC|l.AAlART..:Ol-7 KARNATAIUA HIGH COURT OF KARNATAJKA I-|IIGH COURT OF KAIINAIAKA HIGH COURT OF KJ\RNAfi'AK£l HIGH CIDURI

Injr W1 W 1-;

'WD -w-van

M :1-..-A e.m-lin-fit an tannin 1.=!:I-.;..4 M ..;;m.1'e.a%_'

the books and papers relating to _th1a,_C.=.J;I_u1zdIar'  'E Q C'  

1:-nan, flay are mm. In pay me_maUU

with int_:a_u~eo,t at tho rate of   H

tune of m.s.s:':.6:2i-  aim not
in enmroa    H Nit is also to be
   C at nu.as,92,195_I-

__..._.. ._-u..-:" Q4. HQ;  ;"...n.|......-
W In fi3n._x1u:llxau.gwqr nnnuu uunxumg w an

o.pphann' _1:,    1  and 11:0

  tho nil amount along with

 OCH '  " C'

.   In 3 and 5 are regnaoentod. Respondent

F -ruin:-maul 13% vn|III.I-|n-II’I- In l’I’lI’.Il

rw W T T.

H V it is to be noticed that the Si: respondent

lnnfihdhiuobjactiannilaian-nlincnniaaxrlixagthathnwu
wvorkimzonlynatoohnioalditeotorandnotnnlreotnr

I-II’\I\-Ill-al’Ll)l\-I\l Jr’! I)lf”Il’\’\ \!’\I’\’f|lH’h.DI’U’SI -If} I}”‘|(‘).”) I-IF)”-I’

nu. nun;-gnu:-u -Ann I.l\lI.l|’II-ILl\I’I-l\’I Il\ I\ll’If\”\ I_I£\lIJ I-i’\lIi’II-i’h.I!I\-l’\I .If\ IIlfI.l\”\ l.I£1|II.I

URT Oil’-‘ KAllNA’l’AKA HIGI-I CO’URT« {BF KARNACIAKA I-IIGH COURT OF IKARNIATAIEA HIGH COURT OF KARLNATAKA VHIGHI COURT OF KARNATAKA. HIGH COURT

«-3

ruwuuuvu c-cw IICIIU uII–‘-riaaui

__f 1:_h_g; C_’____IhfIlL ‘H I rah? O l’i”‘._cunnnrnr_’

‘xiii was u*:’fifi-‘I. ii: field of Fnpar

Inocar no respondents»! to 3 are Q
noticed’ that they haw not filed A’ 1cb}ocfic’:

hcwcvcr, um was granted U

m-..:, ‘;!’.*.-.1′-..=-……-.-=*.. cfcbj-a-…*.:’i..-5-:-.= O’ an

appllca” blot: was to filo
objaeaion-. 11m;;i.a with
certain = a conditional

1.1.1 gmpig with the

‘.1..- …|::I-_.’.. 1V’..V”‘…_’I*.4′.;’.’~_.L”‘.1- ..fi… A Ur- finncnn _u1._o._
umw ovfiuucm uc.n.nc.vu.v:ua wumn

two the application utnnln

to 3 are not at all contesting the

In IIIOIIII

-…-=-.13 ……«—…-H-..-+…-i.-.-.-. is i-.-,-.1.-..—-..-I.-.=.-..+ — =
to the orcimjpaosea by court
V’ tho mount was ant to the civil Judy
_. who was in Iowa Rosana vacancy to record the

ccfthn wilnslun for the within min:

:14 pg-fig’ LL.-

Wu Wlflllulf HWTWHI w”£. [$53375 “$

v

I-lG\II-I \i\I\-IIIrf’LIll’\-nl’\I .Ir’Ir’Iunr\-\ Ll£\III u.nn.rn.nnimnu on n.

.4-an-nu’ n In-nun:

bum or KAJRNATAKA HIGII-I co»um.:or KARNATAKA HIISI-I CIOUR1I’OFIKARNA’l’Ali(A HIGH «coum OIF KAIIRNATAKA HIGI-I COILIRT or KARNAIAKA. I-IIGEI-I COURT

.u-ti-amul ~ VV

“Flam tin mafia: was iiliaui on

the applicant was present and U ‘V

out to-potuuntt tuhuttttta that f

—n–‘:gn.uuL 1%
. II: Tl

respondents’ oounnal. mjjournaa’ 00
12.0.0005 for ‘ . On
12.9.3005. Jthn pm-net were

I”””””‘”” ‘

tmannnt. ‘”‘i’:1iaa_f ruporuiulll-1 to 3

WI- ___ou__ ‘AI… 0- .0 i……u……..fifii.i –…1_|..i 1……

of Cou_r_t__00 In vinw of his Iulnniuian.

to 20.9.2005. On that day,

” 2 In -v-‘-“F-*1′-“.’1 -an-..: Eh-.d.. !!.e.9iI.’I.g

!’I.’Wa:H “mlfll AI’! urrunamnu:

fact. the at-out-mtninaiion of N1
r tau an. anatppnmnet tin. mt cloud and mull!’

V potted hr rupondum avldema if any. on
0 On 35.9.2005, applicant and 10- annual

WW’ ‘WIN: {I5

-443 n.an.nI I-Ingla nun-unaA’I ulna’
PUIIIDIJ. fltllu. um Uvltltlulvul Univ

..-a-“;’z’_’§_ af ‘.’.’.’-…e..- 0

/

J’)

4/’

_……………… …-i I\l1’l’I4″‘\ umu t.mmtm..tut.nt .tn lllf’Il’|””I umu urmmtmnmu .tn ntnrn I-mil-I vsivllvnxml -_-ID nmoa I-lE)Il-

_. _.g n -45-: n

OF KAIIINATJIKA I-IIGI-I COILIIWOF KILRNNTAKA HIGH COURT OF IIARNATARIA HIIGH COUEET OF KARJNATAKA HIGH COURT OF KARNA1!’AKA HIGH CCDUIIT

(‘Hull .]’ur!aa utnlmd ll L2; .V If

respondent: wlclmoewu 1’

court.


7. The   

,.-_4_.. .L-.I 1.1.- 3

 

mm»   me «=1

 or the applicant. Thb 

we-um rm-a-mr;         trw mm' -which 1-

3.? vv nu… wu—u–‘mi -an—v – -nu.-.—-.——– —

, _ .Lg….A.O:.;……..1 .: .1… .m.u…;o Kind 1… lunar nf

the appiioanfl witnm woulri oienriar
% am pm was mum in thy ofiu of tho
%O nquidamr and has sworn t9__._tl’1e afidmrlt. It b

in the cvidnnoa um tho u–di:-actors of the

_’A_…._..4…….- Ah 11…–.I.’.ngdnl4.n-. ‘man: .14 d I
Wflqfltw In nqulsuluwn I W iIlJlr_Ill.Illl.il

–._’. -.-.-.. _._.

.-.4-.–. I -4-… – u.;\n_a–u_:n -u-unn nan. nu:-‘rs-\ ll|£\II I I.l\II.lIIul’LI\lII-l’\l _lI\ I\l¢l’\(‘\”\ I..I£’|lI.

OF KARNATAKA HIGH CCDURIAOF KIARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KAIRNAIAKA HIGH COURT OF KARNATAKA HIGH CIOUR1

;gA_|_mnmnt of nflhh-I 1 gun: «I

it w- -j-|IX@ –i ‘”1131’:

the ML He has nine tiupnuad that rupondanfi-i’A:’i§j5′

1.I.=.z-.-ls.-‘ $2.1.-he-.

attharolawmt I H
miniunuaca nines thay wan

amour: of the company in H

1:’.-.-.» =..¢ c. . . ‘1″.-a f€”v..:§é.’.5-éi=~..-_– 19-‘-=*=.

fled  aumm of    at oiojeouons
in am    aha amaa by
Pm.     

  Court 19- hold an: the -aid

the apglloatlon coupled with the

: I-‘1-III–ll “:1-{n ninn In 1’: -purl-in-Incl

7% WT! O0-O

‘ final much of the company wane aisonot
% ow to tha oficinl liquihinr. Having rqnrd In
I adduced and the monon on am pm of

Emdiracixars iI1man.li@ than nn:mmtIrh.’I:h ‘3 due in

‘Ugh 34 J –an.’L.n-

Wm an uquxuu

hvlhaiwvllullwllllwwuvui/:%

11

4?

I-l\l’l-III-I’ll!!!-l’\I _ll”\ l\Il’1l”\”\ LIEIILI I-l\I\-III-Il’IxI”El”\I .I!’\ I§Il’If\”\ LIII-‘\II.I Ii’\liIII’I-IKIIIVI-l\I _l.l”\ IIIf|f\”\ lLI£\IIJ

If\II I IJIII-III-‘I.I\II-I’ll’ Ifih IIIIHEQ. I ‘I£\II I IJ\KIJ’IulITIH\I .Ifl l\I4l’II\’-‘\ lJ£\IlJ

ZOURT OF KARNATAKA IHIGHF COURT OF KARNATAKA HIGH COURT

0

‘ URT o:|= KAllNA’l’Al(A HIGH coun1’« gar I(ARNAffAKAL Him-I C13UR’l’OF|(ARN|ATAIl{A I-IIIGI-H

fit
III

1-qr’–.qpp—- an — —w– w –

flllflhhn 9.5-I!-J£1}e!’t_ue 8.1.91! is Q…

1.1- 1: 1.: age

‘ ..1_;-.4u_; ,____12A_4_-_-A _-_ .._£41_1___ 4_I..___ _I__ T- .’_-

med wtlthin five years mam the date__e1’. ‘T ” TV

company.

9. The next queltian
no.5 ugh» claims no he h mm to:

the mnianunue’ ceennznlm-:1′ ts-1 tn’ 4.

Ygfl.-‘J Ila: II’ ‘ ‘ annananadauar fin-

5″* reepnndnn’ 1:

had the at paper manunoturlmf.

– in the ‘bechmon1’

$1’… an-_ 1-;me%e%e.I.a-..§._T,nn1a.e,::.s. e..n a. mum nu-anmr.

.__….’I…._A.

‘. 9v’___’__ _”_”_«I_.._£4_ 4.1….’ _…._……_.._ …_ E _…_.. __n._
W 1’$}ll:I’1lIIlnl. nllnii W-D IT’

day limits at’ the company. Hence.

10. M1-.Deepak. learned eounoel appearing ibr

:’Vi:1Ia omen: liquilntor uubmill thut not withhnding the

..-gnu-.-.–n..nn.’a.Lnnnn4n hung’ 1: fihfi Oh. “eh fififififidflj. efi
IIIHIIHILIHH Hum; 111 HW (Juana. mm as evuyueuwsu wan:

-4-: -u-an ‘run. an ngnnou

.—-.– .-4…- -an-nnnnnnnnmnl Inn -‘cannon:-L nun-nun: x1|u|_:-II.-A-‘Im_l|I 0.3 l\|¢F|(\I-5 Ilfhll

. anon. dun

IA II I LnuIu_:nI..nn uninsu-

OUIRT OFF KA!RNA’la’AKA I-IIGII-I COURT»’:OF K.ARNJ\’|’AKA_ HIGH CIOURT OF KARIIIATAIKA I-IIIGH COUIRT OIF KAIERNATAKA HIGH COIURT OF IOXRNAJAKAL HIGH COURT

.-. 9%: as an 1:… d.-.-….. e! :1′-..e …..-.-.d…;.*-.-3 up

uuunpuny and tiauufimu in ‘s also ibr i-frxé

qunlauomoe.

ii. i have oonnicioreci Vthg V’

tho burned
In he manned that in ammm 1: in

only a

umeeamor mmuaax mm. Acoording
in tbs “59? Jfirola was lilac that of I

, ..M:.-.:;!.fL-9.:-t. -ml”!-~’* 921* M’ a dh-er.!|..r.-r -..penI.t.|.h,1e @2-

II Iflulfli II Ira the

flu: in his iii this

and atnndim the

honor’ him, ho was dasipntnd-an an
. but mm as a Director in the real

12. It is to be mmofl tlmtlfinnauura-A wouii

dicbua that than 5’5 rspondmt “a designated only an I.
Teohrtloalbirectorandhnoihraootlaorblroolsoroithto [2

v
1′
9

am. I\Ir|r\’\’IJ1:\lI’_l uumrnumluuu Jn l)Il’I.f’\”‘\ I..I£1nlI..I

.-…….. …… . ………….m..m Hl’\Ih’l\:l’l\l’)lH\I .In l)lnl.”\”‘A I-Inll-I \nl\-I1IVM)lv)I -IID nmor) I-IQIH

OURT ou= KARNATAKA HIGH couugtpr ‘KALRNAIAKAL HIGH couhr or lI{ARNA’l’Al1IA ‘Huc$H counrr OF*I(ARlNA1’AKA ll-IIGHI COURT cor KARNATAKA HIGH COURT

hug-uni fl-In I-nnnnnflnnf A 1 Q all-|n.IIw.I an

Ci’??? TU Gjpfijlli II’?! Jivfifl T %’j’h’d

Whole um nu-eomr. rupor1dent_;I!n_-.3′ an; F
riiracuu.-. rnpnndaut No.4 5.

no.5 an %

.q…–1:n.._fiI_”_1 at 41… 5__ _ n……..i.’,;–..;_1…:_; …f- a

Technical Director. indicate
that lain job of on
company. oxpefigtne in the
sum. it g mug; gm ;

___.–.–‘ …. –…__.._ ……._………

___Q_ ..n.__…l____ __ _l.n_

it.’ _c._. __ “_-:’__V_”.’.-u .3 41. _ ___ .. . – t

to the Indeed. the day

Ufllfiflfifl’ 1&3′-.5 32$ Ill

…….. …. …………..:…..I 4». % g._____1…1
the Wzpie ‘Time mentor. fiinirmnn ma the
i Dlmotor cannot be said to be raopomiblo ibr -T

day of Tho

li|….I…….I;..’I ‘KL…-A-.. .l.l.–‘IO –.._-

fiI:’l:”l:’IiI”lI’J’I’I’I’I:’|.ifl’: Elf i’r:’: Iluulu umauwr xuuu woI.i.’I’i be

/

V

M

kg

m -:1′-nu L-nu-n_mn_nA 1113.55: 1.3-; Iunninau.-In Ina:-I

I|_l|iI_n I ma: nu-n..-nu

or IamNA.TAxA HIGH cc:-um’ or l(ARN|A1’Al1m HIIGH (‘:OUll’l’ or KARNATALKA Imcw COURT or KA.RNA’iI’AKA HIC-i»l-I COURT or IMRNATAKA HIGH com:

um nu-actor erI:o., The that am: my =
an-am u ‘I\uchnim1 Dim.-nu-. f
he Hammad no a Director %

:u_I_,I_Igg% hr t_h__n -Lug __h_n
wh «sf 5-ism of

an Act. :11: Act of

tiny!» no she horas]-‘ otln

” ‘3 thofionzyanny. ‘ Cauaquantly,
granted in gun inoohr no

‘s!:.r.I 4 are l’!|’|flif!II’rI_.._,..,___I;_rI_ ,__.._.g :….-..c…

u
i
I
F

_ …__._QI__fifi’.’4._ .u fi-

3.
7-” an

IL HEDIH \DIV.l’l1NHV”)I :IO’ LIIDOD HIQIH V)I\fl.VNH|V)l :I|O LHIFIGD I-I9]!-I \’Dl’V1VN|H\7I)I :lO LIDIDOTS I-I!’-‘)ll-I \’l3IHI\7l’N}l\I’.|I an nun:-3’1 l.lInII.l ‘I-l\l\-lI\-Ihllm-l’\l .ll’| nu-an–u II_n.’\n_|