High Court Karnataka High Court

Sri G R Sanghvi S/O Late Sanghvi vs The Official Liquidator on 4 August, 2010

Karnataka High Court
Sri G R Sanghvi S/O Late Sanghvi vs The Official Liquidator on 4 August, 2010
Author: H N Das
-1|-v

IK THE HIQH CGURE GE KRR§ATAKA AT BfiNGfiLQR£

DATE}? ms was :3" may :32" PQGIXST N

BEFBRE

THE HON'BLE Hfi.JUSTICE Hé&f&&GE&c%fi§TDfi5   :

COEPANY APPLICATION H$;5é1}2eiQ a 2 “:
conranr APPLICAEIGN.No;$63f2$1G{x,m.
xx 4’3 =. >_: *_
coxrgay A£?£ICA$IGH Na 1053×2092 %
%_fl zfiw _x;V_ w._
CGMEAHY ?ET1TIQN{fifi;53!2QG1

BETWEEN A», ivw-j=’

11111111

G R SfifiGH?E %.;V

AGED An0UTu6§ ¥fi§£$: 3 fl’ ‘u

sin LATE sanaavx.

umm3xAs3:&a=

mhPPLICfiNT
(CDfiMQN)

‘5fEf SRI P B AEFAIAH, ADv.,§

“‘ARa

‘ ..n..’.’..— –

.’THE OFFICIAL LIQUIDATGR
HIGH COURT 0? KARNATAKA
{REERESENTING AT3fiEYONIX
sysrmns vvr. LTD., A comrxny

(:;7l”i géagi ans .

AA NEW iaaueci by this Cezzsuztt on eazzlier

<$x*;<éa;.-flan is hereby recalled. The yrasence sf

T "tiie applicant is exempted fax: the day subject

a''']\

w3–

tn the cendittion that he ciepcmits

as.so,ooe/— with the Regiatxzy wit{i_§.njAT.V.:f#$iz§ii”‘_¢’T

weeks frag tway.

Cal}. an 1.9.2310.

bk?