Karnataka High Court
Subramani B vs M/S.Janzen Cast Metals Limited on 6 August, 2010
IN THE HIGH COURT OF KARNATAKA AT RAEECELORE DATED THIS THE 06th DAY OF AUGU'S:fI',.2£§:10" BEFORE THE HON'BLE MR. IUSTIC-'E OAS Of A c.A.NO.296/201o iN.cO.E.12m99Zf BETWEEN: SR1 SUBRAMAN"fB..._ R S/OBHAGYAM ' AGED ABOU'r'39 3:'E2~.k,Rs _ ' T MANAGING-._PAR.'£NER,' R. M/S. VENK4&TFSHW;;¢1RA'CO£.D STORAGE, TAMARA INDUSERLAJ. KOLAR Q ' ..APPLICANT (By sn:v.E.K'U:y:EAR,«. AD_vf,)" 1i;E(sfIr~E\f§zEN METALS LIMITED (IN 'I.;IQU1D;fi;TI©N) REP, BYv__v"1'H.E..'0FFICIAL LIQUIDATOR HIGH COURT OF KARNATAKA, BANGALORE ~ R _ CORPORATE BHAVAN, N026/27, ~RAR=E1A TOWERS, 12m FLOOR, M 'MG.-ROAD, BANGALORE560 00:. RESPONDENT
” ‘ * (By Sri K.S.MAHADEVAN 8: VJAYARAM, ADVS.)
flur/”
DI-(EV i
THIS APPLICATION FILED UNDER oRDER..iEtij;t.E_sE3i6,&..’9
AND RULE 177 OF THE COMPANY COURT RI.jLEs,”a-956
SECTION 15: OF CPC PRAYBNG TO coNDoNEV1fEEuE–._pELAY’mV ..
FILING CLAIMS. p
This application coming on for_oi’~ders this. day,*~”coi1irt
made the following;
This applicationi iS–..i’iledil’tov in filing the
claim petition: in the application
and I am; explanation for the delay.’
lfiehhiiteliyiivlallowecl. The delay in
filing the
sd/-I
JUDGE