Karnataka High Court
The Official Liquidator Murugan … vs Sri T S Viswanathan on 14 August, 2008
IN THE HIGH comm' 01? RARNATAKA, BANGALORE
EATED THIS THE 14TH DAY 01? AUGUST 2003"
BEFORE
THE HONBLE MR. JUSTICE RAM MoHg3:§Lj RE33:;>? T L
COMPANY APPLICATION NO. we «QF« QJQQW3?
IN
COMPANY PET1*1'I§§I N<j;. 1 9§:)F 1%999' * K
BETWEEN
THE OFFICEAL LIQUIDAT.§)R
MURUGAN POWER sYsTE:'Ms._ _
PRIVATE LIMI'I'ED(IN LIQIQ.)
ATTACHED TO THE H163-.C0U'RTVVoF ¥4'.AR!§'ATAKA
4TH FLOOR, D éigfi"-~WIhf[G, _,K§;:.ND_R1Y--A_sAi'2AN
BANGALORE»-5;3»0"O3'r3~
., ' ' . " APPLICANT.
(By sari; DEEPEHXK J1§Y!$_RAM 5 génvs)
1 SRI T25 V:sw.;aNm4HAN
, N0.223, "N3 C. Boss ROAD
"Y§\+'!C1's-- BUILDVIIVG, 2ND FLOOR
'A CHi3N£IAl--600 001
%.Jsréi"':~:Aié:ra'ivAs CHOUDHARY
V V 65, .NS.C:'BOSE ROAD
C3."iEP¥NAI--6€)0 O79
SFHKRISHNANIVAS CHOUDHARY
V 'was, NSC 303$ ROAD 6
_ RK
CHEN N 211-600 079
4 SR1 VLJAY GARODIA
FLAT NC). 307-B, PLOT 121
GARDIANAGAR 1-
MUMBAI. ';;...R§;s-Po.Nm21§TSV'. «
(BY LAWYERS INC, ADV F017? R1';-_ _ .2
(By Sri: P M \c"ASUDE1V.{$s co..*'Am2'- F03 R3 3:, '4)
sax. I{.S. HAREI1,'~AH--R_F. ,1'-'.'9R~«.__R3)'~_
THIS APPLICATEON ,_1's 'F1::E;D1.AU-Nmija SECTION 454
0;? THE COMPANIES Ami,' -.1956.._R}W RQLE 9 AND RULE
123 012* THE c:<:;j1v;mN:«f__Es (<3m14r;:'Ify«._Ru;;.;:~":s, 1959, PRAYING
TO CQNDONE TE§;¢:','DE':.A'§{ {N Ff1,Ii\IG"FHE STATEMENT or
AFFAIRS zN4--'F'0RM--';'1NG.;{$2f'_'As'-PER SECTION 454 OF THE
ACT AND E'zfc.:..;:__ ._
<rms =A%I9L:?t:A*f:<3%:$r COMING ON FOR ORDERS,
THIS HAS: 'THE THE FOLLOWING:
' Lc%@az*r;::{i"vc_ounseI for tha Respondents 2 to *3, who
‘.i’1aV§fi:”:’fliéti-‘V-“jfgffi§Vxapplicatian, seek leave of the Court to
{he application. Application is accordingly
‘ ..j’jdismi.ssed as withdrawn.
sd/-§___
Judge
KS