-1-
IN THE men coum or KARHATAKA, Bf V
DATED THIS *1′:-m 246: 1:22;?
BEF’ORE2__ a %
THE HONBLE MR.JUs?rI£§§:3 ‘1*2[_Ci1r¥é’t;¥\IVV’V’f§;:fiI3lJ)Y
COMPANY APPLIGATICN Vmgsof
IN G0;P._ i\IOg€;6f’-1996 _
BETWEEN V
-.n———–
THE ARCH.’DIQ’€§E”Si3._OF’–.l:}A}’~E{3′;£;L(}RE£:
REP. BY i’I’S.. TETEELAR HEAD; 1-as GRACE THE
lVI€)S’I’.~E%E’-.’«._IL}R.B¥3§:RNARif) MORAS, ARCHBISHOP
0;? Bfi;NGALOR.E,.fI’HROU’GH HES POWER 0?
ATTORNEY HOLDER, ‘TRE*zr:£4’:3.s.JAYANATHAN
PARISH PAff’R_ICK’S CHURCH,
BRIGADE ROAD, B’LC)RE.–56O 025
.- » ‘ ‘~ ” ‘ APPLICANT
” ” ‘(By vAsANTI»:”i?’F’ERNANDEs, ADV. )
.’ _-..-…’..
I ” M] S SAMRAT ASHOKA EXPORTS (P) LTD
“{!VN’3 LIQUI DAT} ON)
” r REP. BY THE OFFICIAL LEQUIDATOR
V. _ HIGH COURT OF’ KARNATAKA
” BANGALORE-560 001
M/S EAST was? EXPORTERS
No.7, MILLER TANK BED AREA
(ow QUEEN’S ROAD)
BANGAL()RE–56O 052 J/Hd\
-2.
REP. BY ITS PARTNER
MFLKANTILAL JAIN _
REspoNDERfI*$
(By Sfi: DEEPAK FOR 01, )
THIS APPLICATION UNDER sECrION__%i46 (‘BI Tier.
THE COMPANIES ACT, 1956 PRAYING T0 ‘I:2!RE(;’r_ =fI*I-m I
OFFICIAL LIQUIDATOR To DELIVER UP TFiE’1}5iiYS[{3IALVV:ADE
FACTO POSSESSION OF THE sevrzoiw’FL0o5e_.P!eI:;MIsE.s
SITUATED IN BLOCK ‘5’ _ 0? ‘1″HE–._ NON»-.R’ESiDENTiAL”wI
BUILDING KNOWN AS ST. F’A1’RICK’Sv- COMPLEX. sI’.I’.tIATE{I. ‘
or»: BRIGADE ROAD, BANGAL{)R”E–25 APPLICANT,
IN THE INTEREST OF JUS’FICI_?;___A-I!{l3*..E_2Q{}I’l”:7._
THIS CA con/II:§w:{“iI;)1IsI”.I?c:sRV.(j’I*=a:m§;*~2s THIS DAY, THE
coum’ MADE THE I=’0LLowIIs;c;;:’ *
V. ed counsel for the applicant,
appficafiee: is ‘:by the owner of the immovable
__ which the Official Liquidator is in
of the order of liquidation ihavmg’
eyefiizhe assets of the company in liquidation and
K V’ V’ .. Seeks order of delivery of possession.
2. Indisputably, as between the appfieant and the
company in liquidation, there exists no lie or a contract
which could be enforced against the company in
17K
-3-
liquiclation. I say so because, admittedlyiiie.
in C.A.610/O2 put the company. V311 >7 A’
possession of the said if
so, the lis is betwwn the ‘in CAD
610/02 and hence, t.’~*1.§-‘: refiéf s*§:i§igj1;£;Afor petition
is impermissible.
Sd/-L
Judge