High Court Karnataka High Court

Sri M N Gurunatha Rao vs The Official Liquidator Of on 8 December, 2010

Karnataka High Court
Sri M N Gurunatha Rao vs The Official Liquidator Of on 8 December, 2010
Author: H N Das
 .   

m 'min HIGH ccmrr or mmmrarca AT  
Dams '1':-as TI-E am my 0? nscsamsazéiyo T V % « L 

BEFo9.E' 

"rm Hoxmz hm. JU8*!I($Ea_H.2§';"3§'L(?aA.h!Gi1«E-gI5t'vI:)A§§  %

comm? Amxcnfiéfi Np. £123; :2o1%o 
     
com-mw  ;ioLg%1"m5{2:m

EETWEEK:

SIOLATE  *  
£lY3DRE_  €3.FF'§'-£;E;R'S COLONY,
 é??  '

. ..APPLIC.AR'E"

*r1?m"dFF£¢i2é;LAi.rQUmAma or
*rHE'~snrsoaE: nmxosmn LTD. (31 Lzqm;

 ¢ ',A'r'rAsmz:: To mam GOURTOF mnmrnm
 u   azfm mxzzoze, mmm mwmas,
' ..j5Am;amEE_5ao om.

 RESPQNEEHT

'   * (Ea? am 1<.a,mHA:oEvA1w, ADV,,}

'I'HI8C«.A.I8F'ILEDIIN13fiRRULE86&90FTfiE
(30lWA1§'% (COURI) RIIL%, 1959,, PRAYIRG TD 13%?
THE OFFTCIAL LIQUIDATOR TO EXIt'§GIITE THE EALE DEE?)
IH FJKVOUR OF THE APPLICJ'-ART m REEPECT ()1? THE
?ROPEKl'Y  REB IN TEE SCHEIJULE BmRi'I{)HED

2-«'.~_§
:5-v
2'
Ix



....W.........,,......»»u...u«.W,.¢

at 'rm A1"P"LI€:A'i'IG§I BELQHGEEG we THE Rfismméfim

GGEQPAHY, As FER THE I}IREG'i"I0}€$ €315' TH£s.~H.s:}§_%a:.E' 
czoum' mmn zsgafizme m' (3.A,N3.i£4{2_f:u?39  
mam eonxmmn MATFIEZRS BY Ex*rEr:n;g§;G -?ma:§;~B ¥ 2' ~  

mmwma.    ;

mm cum cmma ow mm ci23'z§ni2:?i§g*:~3.i 'r§::a}' myg _

mug? Z&&'A}3E *1':-IE FD};L(3'WIR'a'..':.;__.
oané% 

33¢ Caurg in  mfifi
applicatians   dimcm the
Gficial     sale deed
within gen:   gr 1-mipt er draft sale:
dfi    mzmfiéerafin fifim 21:3

fiypfimgt. '"

 _    appfieaflt wmgfim mg éirficfiaan
V  {ha aak wxzsififiratian ané

    %   draft saie aeea, 'Elm aficiai liquiflamr
ntvzvri amezzte tm rw%t;e1*ecI mic: deeci sfifse he dfl

 [ AT  the arm: we deeé. mmm, the afiicial
%%  A  3 * fiquaiam appmaem rm Gear: Tm C.&H¢aiG3j§9 re; a

d*nmt.i9:3.hat1*nesmra::icred;Etem fiadeii*.mt§:;ea@m1
tit}.-& deed. 'T1163 Cesurt, an 2?§g2§1§, dfimtw the

_.,__

z}



.. '.....mwM.,wm.wW.mmmmmmmmm

   ..... 

mcsureé creditor to hand cm” the original ”

the oficial In ‘”~
C.A.He,1(}3/09, the causal %

the original was aged.

oomplyim the Cam in

C.A.124I99 ‘I’}%1we”,;’*”111e A

applicaficni’ anothaur six
wee1us[‘V:’;.?i;fr A m mcecutse the
of the apprmm in term
of A25V.B.2o:39 in c,A.Ha.124;t::9 arxl