High Court Karnataka High Court

Sri S B Shambanna vs The Official Liquidator Of on 8 December, 2010

Karnataka High Court
Sri S B Shambanna vs The Official Liquidator Of on 8 December, 2010
Author: H N Das

– _A[BY: 85R1:..f1:)EHPA§; * *~*«.:;,)

31 um HIGH COURT or KARNATAKA AT
mmzn ms THE am my 03% nEcE:.LéE1e-2§om @ ~ x

smear:

‘rm I-IORBLE ma. JU8’IIt’Z§; 3.16; % A %

commmr Appnxcariéés Ha. 1132,2019
COMPANY f’Ef1*iTIQ:i9’§’Ng:.’1v6ff;] 2001

BETWEEIi!:__ fl A?}[§ i k:

am s.B.smm§mu5s ~

am mTETs.3;mTmP:aak%%%
mmnLmotfia2mam: %

m..:.:ss Hi. A –

mrso xmwsmawarmmaa comxv,
vAn’mA1=U1aP.o.*– .

HARHSAR-5?? V692′. j .

m1§dFE:cIéL}: IQATOR or
sun LTD. an more.)

’20 meg coum’ or xamwmxa
Flflofi, RAHEJA mwmm,

RESPONDEIIT

% ~ Mévsm K.S.l§AHADEVAR,ADV.,J

THISC’-.A.I8FE.EDUNDERRULES66t90FTHE

GOHPAN% (GOUR1) RUI.-%, 1959, PRAYING ‘I0 DIRECT

THE OFFICIAL LIQII&TOR TO EJECUTE ‘HIE SALE DEED
m?AVOUROFTHE mRE3PECT DFTHE

{J1

/

mommy ammonnn IN THE scamvw ammiéimn

IN THE APPLICATIQH Bsmxame TO THE Rsamxinxm’
comwnr, AS PER THE nxmcncm on Ho’H’E-1.3.2
courier mmn 25.6.2009 [H c.A.No.124_;_2ca9′ ~
mmzn commcmn mrmm 8? _ExTENI2ING ‘

1’tEOR’i”EI8..

mm c.A. some can FOR {Zfi$,DfE 1 R:L’?; ‘I’£m§’mr;,

COURT mm THE mzwwmc:-:’%MLL * * A
as n n

’21:: cm, in cgmma

applicratziorm ma dhmnad the

wififin d.a§’i:ae {sf mceipt sf draft Isak
deed ‘file wmflimation fimn the:

W .. the appfieant eomgkled the cfirecflon

cf the; aak: comidm-afion ancl

mg drafi ugh: dead, the cam liqu::ia’ tor

A %%%%%;e§um%Anat «mute the regs’ tma sale deed smce he did

the ongzna1′ ‘ title deed. Ther®r-e, rm gym

% A 3 * mummy approaohaad this Court in c.A.Na,1o3/09 fer a

dx;rectw’ ‘r1tathe3ecu&crad1ta’ mtadehvm” th.eor%1″

7*’–..

ad

I