Karnataka High Court
Official Liquidator Of vs The Secretary on 9 January, 2009
IN THE HI6H comm or KARNATAKA AT 8A!\I6A£_.§.)§£':"*' 7"; i; %
DATED TH.'£S THE 9*" an OF JANUA§§Y';éOt§$§v.: T '
BEFORE
THE Hwmg m.Jus1IcE AAOfiAN"5HANTA£d'§&§§Q1:) D€;§'. A k%
com-any Ammnm Mo.73wéoo3
CONLPANY PET;CTIO:~fé %fi1_g_gja§2;°gp,g
, =r_ --....':~'3''''€_ :
company :§=,gj;1:m~ Q .x13&,Ig 002
BETWEEN: 1..
Oficial Liq_11idézté1* , \
M} sjneiblisng" '§?c§:11nc¥'i63,~lc§'. ' ivafr:
Limitcdiin £iquida$3go;;)~ % ~
Att£lC}1C{i '§O High--Cou_1t_of.Kaz'p.ataka
IV Fkzor, Dik F Wing »-- V
Kendriya Sadan;
V Ban.ga;}IoI'ee34 .. V .. APPLICANT
1.
The Sccrctary A[
Hebbaiagerc Gmmapanchayat
AA Channa’gi1iTaluk
V. Disuict
,3.”
Rs.16,4€)4/~ cm 12.12.2008. The claim of
as on 20.8.2(}(“)8 was Rs.15,§97/
Rs.16,404/- is inclusive of
December. In View of the.___
consideratitm in this appii(::§i3’1x§§Ix..
Accordingly’. of by
observing liable to pay any
amount
sal-
Iudge
‘