High Court Karnataka High Court

V M Kalimulla vs M/S N P Confectionary Pvt Ltd on 3 September, 2010

Karnataka High Court
V M Kalimulla vs M/S N P Confectionary Pvt Ltd on 3 September, 2010
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 03"! my OF SEPTE1\éi']3:1:E§"R"t".?f}'--3:(V).  

BEFORE 

THE HONBLE MR. IUSTICE H .°N__. :1'=IAL(}Ai\ki_{:.)fIAN" R 

C.A.743/2010 IN CA.1'8$:2f20G?;. C/W"'A2f5=5/Vi§3§9V

BEI WEEN:

 
(By    '
M/S. N.?'.cONFEcTioN;xRa€§*VT LTD

REPRESENT«ED'~BY OFFECIJLL LIQUIDATOR
 " _  ,  .RESPONDENT

Vf ~{B3} Sr: & VJAYARAM FOR 01.)

THIS§f;A’RPL:cATI0N FILED UNDER RULES 6 8: 9 OF
THE coM1>ANY(coURT) RULES 1959 PRAYING TO RECALL

AATVIEIE ORDER DT.22.1.2009.

This application coming on for orders this day, the court

. Lnade the following;

aw,

QRDER

This application is filed to recall the order

On 22.1.2009 the matter was set dovfn foirire;co«rdi1:1Ag

on the side of respondent. Since -none appeared on’l’:he4_side:i;of the 0′ ;

applicant, the evidence of vvasas closed.
Therefore, the present .There is inordinate
delay in filing EI.owief.:\plf,i’piffiyjftore opportunity is
to be subject to certain terms.

allowed. The order dated
22.1.200’i_is’ “rnatter before the Civil Iudge Leave

Res=.;3rver..fori recordingii evidence on 27.09.2010 or any other

jconveriienttlate fixed by the Civil Iudge. The applicant to pay

“costs to the account of Estate and Establishment

it Fundniajntained by the Official liquidator.

Sdf-1
qaaqe

{D X23