°.KoRAMANGA;A, BANGALoRE–34
_ 1 _
EN THE HEGH COURT OF KARNATAKA AT §EN@fl§ORE ”
DATED THIS THE 24″ may 0F,o¢TdBER*2Gaa ,j
BEFORE
was H0N’BLE MRs.Jusf:¢§ B V NA¢ARA%§NA
c;A;uo.§2§ggge§*.
_”IM£Z’__1}_’.
§;%wNQ;§§§4§QQ3″Vv”
iv ;*cQ¢§;§o.2§gg26s3′
BETWEEN ,*}K
THE OFFICEAL LIQUIQATOR OF
M/8.STVEN s0LvEX.?vTmLiM:Ta9
{EN LIQU:9fi$:oN).»Af
A?TAcHEs’TQ’axGH”3oURT OF KARNATAKA
D £3? WING, KENQRIYASADRN
. . RPFLICRNT
“4éi;s§:KnE$PAK & 3%: V JAYARAM, RDVS.,}
ANB
. I’M/s.KARN&TAKA STATE INDUSTRIAL
INVESTMENT AND SEVELOPMENT
CORPORATION LTD., “KHANIJA BHAVAN”
NO.é% 4″*€LmwL BAST?UNG
RACE COURSE ROAD, BANGALORE-2
– 2 –
2. EENATAKA STATE FINANCE
CORPORATEON ;*T
NO.l/E, THIMMAIAH ROAD} ,_,
NEAR CANTONMENT RMLWAY, 
$TATION, BRNGALOREFEZ
3. STATE BANK 09 :EDIAHF:’_
COLLEGE RoAE,»QEARwEE-g–*;
4. T.JAGADTsE, 35lEfA4a?;’ __
13* CROSS, KALTENgNAGA3 “”
VIUH%m£ARz ; , T ,*s,_ I
HuEL:g5Egs0§1*.i,’ _’a””~*
…RESPONBENTS
THIS EA :3 FILED UNDEE’EULEs 5 & 9 SF TEE
COMPANKEE {CQURT) RULES, 1959 AND OEEEE 5 RULE
20(lA); OF’ THE; CEE_’ERET:Ns To PERMIT TEE
GEETCIAE LZQUIDRTQRKTQ MAKE SUBSTITUTE SERVICE
BY WAY OE PA§ER ADVERTISEMENT GF TEE NOTICE TO
RESEON§ENT’NQI4 RT THE LAST KNOWN ADDRESS IN
“*. THE a:ssyE GE ~Y9ECCAN HERALE”, Hubli Edition
V an§E “V1JAH_ KRRNATKR, Kannada version, Hubli
eLEd:t:¢n;_W_’a
‘” Taié Ch CEMING ON EUR CEEEEE TEES EAT,
THE CQUET MADE THE FOLLOWING:
ORDQE
The learned counsel for the Officiai
Liquidataz’ has filed. an application seaking
%§fi§//X
4/
-3-
permission to take steps by way of sgbétitfitéd
service with regard to res90ndent~NQ}4iii.
for the applicant is term;tt&§:té take out
notice in “DECCANfiHEEALQ5prflfib1i Edition and
“VIJAY HaawaiaxargtaKag§aaaiV&eision, Hubii
Edition Hgg }c:..§ef§té :21.i1:fiO08 fixing the
date:a£:fiés:i5g%a§=i2.12.2ao8.
‘”3, .t§hb”1ekpénses with regard _to the
‘«§gpeéfp§bii¢aiion shall be initially borne by
” the wtéffifiial Liquidator which shaii be
réimbfirfiéd. out of the sale proceeds of the
“xcQm§ahy if: liquidation cm: priority basis a3
‘*rp3r Section 4?6 of the Act.
iii
g:
M /
7. Application.peruséd,°Lea:§éd:cofinsalt
-4″
4. Accordingly, cofipafi§;’ap§l:§a3§¢fi_ is:
allewed.
. §VEj Judge
mw,- *” 1111