(By Sri. S.A.Srimet1'cfi'iar VIV'{u_._rIia_.vr"--Perty~in--Pers0n}
Arid;
.__J V V Aged abeut 27*;}jeaAfs,
E-/0. Late Sr}; 'S.K.Mariyappa.
N030, "Dr.zvaraka Niiaya",
" " Kalyan Housihg Society,
RFC Laygut,
* ._ \'1jayan.agar,
_ Bang,a10re--560 040.
Ramakanth Despande
" "Aged about 49 years,
IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 16"?" DAY OF N0vEMBER,.«;i61fG~'.',j[---: _
PRESENT
THE HON'BLE MR. JUSTICE r;;::§PA:1j1IL.' Vi' 7
THE HON'BLE M1§.JUsTte'E.,ji.s.K1j1v:?A1§INA;
M1sc.Vcv§'i.'e 5432 _
Q,S.A-'Nan jj21of ; 1- "
Between:
Sri. S.A.SriH§'andhai'"Kumar.,,,K __ _
S/0. Late Sri."Adita_j1ah S;-BL' .. ' V
Major. Nt5.t3T6'3..AV 42nd' ':Ci'0S's.,
8"' Block, J_ayaf1a"ga,_r,",
Banga101'e-- S60 V082; '- ,
* " ' ..Appe11ant
Sri."ManojA Kiinjiar - . V
S/0. Shri. Krishnaji,
4.
No.801, Raheja Empress.
392, Veer Savarkar Road,
Prabha Devi.
Mumbai.
3. sn. M.F'.Prabhu '
S/o. Late Dr.R.V.Prabhu,
[Since Dead), V -_
Represented by Legal Representativea "
3(a) Smt. Shashikala Prabhu _ .
W/o. Late Sri.M.P.P;*"abhu,p.Aa""' -- "
[Since Dead} '_ . V
Represented by her Lega1'Repi'e»senta1:h/es;
303} Sri. Narendra.P1*abhu , _
S/0. LateeS_1'i.;M.P..P'rabhu. V
Aged 41 years, ' .
No.405, Sashiprab.ha,._
20"' Main Ro'ad',~ . 1 A j.
IB1ock, Rajajinaga'r',v'._--v
Banga1ore--560 Q10. _ ' "
Sri. M. Vinod Rao~.._ . . ' ,
S/o. Late Sr}. B.Mad.ha'va"Sh'enoy,
about 63 'years, A'
No}883_/ 1 ., VVa_n'1~ Vi1a's Road,
Mysore-«_57O O04." ' '
VKarnata1--;ta and
Commercial Corporation Ltd,
.. _. /. i,;:111.ILi£1uidationj,
'-.Rep'1tesented by Offical Liquidator,
B'angAa1or§:;
Kainataka.
' "(By _V_._Jayaram, Advocate).
. . Respondents
G.Krishna Murthy, Advocate for C / R1, R2, R4;
V.Jayaram, Advocate for R5)
éw
/
:1tappearin’g’.tor seeking refund of the amount
to V the applicant, out of the money
Dr. Ramakanth Despande against the
l lnnssettledlpielaims of the depositors.
M/s. Balaji Enterprises,
Represented by its SPA holder,
Sri. Cr.R.P.Gupta.
S/o. Late G.M.V.R.Gupta,
Aged about 70 years.
R/w. No. 18{94}, I l
5″‘ Cross, Malleswaram,
Bangalore–560 003. . ; a .p
‘ _ ‘ _ ;A.pplieant~- ‘
{By Sri. M.RaghaVan, Advoeatel}”~,
‘ **$***:*$. v. N
This Misc.Cvl. is filed hy’the_._ dvoeate for applicant,
under Rules 6 &9 of the ‘Coinpani»es(Coui*t}”Rules, 1959 R/w
Section 151 of th._e”_’CiVi§l Proeedurev Code praying to order the
release of 4R$.34¥;927/l’–« which is l diiell to the applicant–
depositor out of rnoney”–depositeci by Respondent No.2
against the unsettled ciairns «oflthe depositors, in the interest
of justiee”an£ll3quif)r”.~ – _ ” V ”
This Hearing this day,
N.K. PATIL J, made the folloWi:1_g:~._
.._is filed by learned counsel
zéh
E
Official Liquidator within a period of one week
date of receipt of a Copy of this H
application is filed, the Official Liquidator’V-s.f£3§’1\p::i’e’eei\fe”~.
the same and pass appropriate :1’or..c?.er’ee..asV”has[f».bee11
passed in similar II1atters”aI’:-rj disposeVof”VtI?ie*sa:ne, as,’
expeditiously as possible, later than
ten days from the dateiof. application to be
filed by the ‘H. i V it
With. ” :’Wi\/Iisc.Cv1. stands
di5POs.e(j~s.0,J{:\p’ :91,
35/
Judge
Sd/-~
Judge
‘