High Court Karnataka High Court

Sri Pillappa vs M/S International Coach Builders … on 16 October, 2008

Karnataka High Court
Sri Pillappa vs M/S International Coach Builders … on 16 October, 2008
Author: B.V.Nagarathna
- 1 -

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 16"*DAX 0? OCTOBER 2058 

BEFORE

THE HON'BLE MRS.JUSTICE B v'NAGAaATQNfi "'7

c.A.No.7s5£2oQ§f ‘ ‘

IN

co.p.NQ;;31/$988

BETWEEN

…..–.–…u..u-……….m

s/0 SR1 ANJ:NA§PA_<,
AGsD1AB0UT.55fyEARs_*
R/A M;SATHYAYRRA_"g"*"
HASIGALR_PGLST_' *
SULIBELE EQBI-5
HOSKOTE TALUKAW _

'?_t3f'sé1:9Ca{vIsHwANATH, ADv.,)

ANQ'

..~…-…..-r-

“},M;3,1NTERNATIoNAL COACH
*_au:LDERs LTD., (IN LIQUIDATION)

REP BY OFFICIAL LIQUIDATOR
3:33 COURT 0? KARNTAKA

“”Iv FLOOR, D a F WING

KENDRIYR SADANA

HJPPLICRNT

KORMANGALA
BANGALORE-560 O34

(BY SR1 DEEPAK, ADV.,)

é H ‘.!,VRE.S’£?€§NvI<jENTV V'

THIS CA IS FILED"I.§isa~;}ER RU__LE. T'9._ '1:é}'ww RULEL '

177 OF THE COMPANIES "(.::;0::RT) '-.RULES,?§ 1959,
PRAYING TO CONDONE1 "-~.pAYs"-VVQELAY IN
SUBMTITING THE CLAIM UNDER"'–EfCiRM. 6'? BEFORE THE'.
OFFICIAL LIQUIDATOR'; ' '

THIS cA t:QMI2_~z'G'""o§§ cviafir-:;'1§s THIS my,
Ti-IE comm N;AD}'§,.V-THE:-. F€)LLOWI}_\IGi"

RDERW

Théfa .i§ a'{flelay of 126 days in

s.flsubfiitiigg the Qlaim under Farm N0.6? before

»tVf:e:..Vo£,f';m%:;%,é1___L:Lquidator.

u2:, For the cause shown in the

':flapplicétion for condonation of delay and being

'1'$§fiisfied with the same, delay is condoned.

3/',.

3. Accordingly, <::_. A, NQ 'i55'X20o3 I

allowed.

bkv