CA 14212009
in mm man COURT or KARNATAKA AT BANGALORE
DATED THIS THE 2131′ DAY or man.
BEFORE V' % THE Hownm % k
comma? APPLICATi[:Q_l5_;1fifGf;13i12. %
BETWEEN:
Vasudev Hoovale
S/0 Vitoba Raoéfioovaie _ _ –
Aged about " Horflrary P1j::'sid.¢1':.t---';'~_ " V' ' Mysore
Imarakashana Sé:<1g11a{R)_
NaV@€fi133C1UX'L0<13€-. . '
Davangerta Dist:ri£%t. w _ " = _ " " .. APPLICANT
(By $;i;R,B Con1:'aétofg. Adv.)
I
For Kfifloskar Ltd. ,
_ Kentiriya Sadana
251th F1oer,":.'F"Wing
% .' " = v%KeramaI1gala""
"«.}3a1_Ig'za_=lore. .. R%PONDE1'1'l'
" Sri.V.Jayara:cu, Adv.)
CA 14212009
This Company Application is fled under Rule__6 & 7 of
the Company (Court) Rules, 1956 praying to V. accept the
claims of the workers and issue directions to tx'3.e'.o.(}fiicia1
Liquidator to settle the Worker claims speedLv§._""1t1*«tIi3e__is§ez#est
ofjustitze and equity. " L' % ~ _ ' W.
This Company Application.-' sowing'; one
day, the Court made _the following: A
In this Application, for a
direction to the to dispose
of the claims of'–t1 1e Kirloskar Limited
(in 1iquida1;i<»3I};v)"
" appearing for the
Ofiieiai {hat all necessary steps would he
takes to of igheclajms in accordance with law as
' "e:;peci{itio11s1yé as oossible. His submission is placed on
o.A._142/2009 disposed of.
sea
Eséégé
KNM;'-