_ 1 _
IN THE HIGH COURT QF KARy3TAKA RT §Afié£LQRfi’= 7
DATED THIS THE 16″ 08$ Q? Gé$QEE& 2Qa$»;7
BEFpRE_ ,% .. _ 3 .
THE HON’BLE MRs.JU§Tic3 B V=$AGARéTHNA
Cé§,Nd.?97/2gfi~
L T%’:E,’ . u H
§Q¢3;§Q;§§£lfl2§C=”
‘ ” ‘$23.:
BETWEEN _j4ii7,. ; iV }x “”w5
SRI N OAXARAME’ ‘_
5/0 N fiARRSA§PA *
AGED\62.YEARs4,’_.~_,
R/A N0;J»46′{NEW.N0,22)
RAMANNAPET;,s:DDANNA LANE
9AgGALoRE42_’
J>.:, , ‘”~ —– ~’ MAPPLICANT
‘~{53 sfi:f9§B§A RAG & co., AfiV.,)
Agb
*, nM{s.sAMRAT ASHOKA EXPORT LIMITED
«”,{IN LEQUIEATION)
‘.R£? RY OFFICIAL LIQUIBATOR
§D&F WING, 4*” FLGOR
“mmm@m@mA,am%mmmE
…RE§SPONDENT
(BY SRIYUTHS BEEEPAK AND JAYARAM, AD’\:’S.,)
– 2 ”
THIS CA IS FILED UNDER RULE
COMPANIES (COURT) RULES, 1959 R/w.1.4′:sEc.Vf5″iCar’
THE LZIMITATION ACT, PRAYING ‘ro….cQN.:>oN;:._ ~1*Hi:;-..
DELAY IN FILING THE cLAiivI~–«.AN3: _,I3::R;;«::’1’V._i’?1*H§~:.
OFFICIAL LZIQUIDATOR TO Drsgauasgjj. T–HE.A.’M0Nmr_ am;
TO THE APPLICANT. i
THIS CA COMING dz~:.,””‘~;?oR A'{}RDERS~.: T:}_:{1’S~ “bAY,”7
THE COURT MADE THE FOLLOWING:
orafiéé ._
There is a de;§y_ifivfilifi§i£he statement
of claim”fiéfo£§”tfiefi0ffiCi§1 Liquidator.
_2. iwfiéing; Wséfiisfied with the cause
“‘a_sh§%nyi adeléy” ”” “is condoned. Accordingly,
eV{é;.ir{c.,:V*z9122908 is allowed.
Sd/-s
Iudgé
iV””bkv