Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Karnataka High Court

R Devdas vs Canara Bank on 24 July, 2008

Author: Ram Mohan Reddy

Bench: Ram Mohan Reddy

-1-

IN THE HIGH COURT OF KARRATAKA, 

DATED THIS THE 24th DAY 09 % n

BEFORE

THE HONBLE MR.JUSTICE R}§M'  

COMPANY APPL1c:A'r1oi¢ = "  V
IN COMPANY PE'PI_T!.QN M). 1 13/1  

BETWEEN

R DEVDAS

s/9 LATESRAJU 'PIL;.AI;--.f;r?"*:E}1R';.-;, '
FORMER MANAi31NG DERECTGR C;-F' M/S DEV
F1sHER1EsT.Pvr Lira (mL1Qu£1m1'£oN)
N0.3;v1cARLEs?Ifo;~I"«SFR,Eu':r,. _'
BANGA._L(f)RE~5_    " __

I % %   '-  " " ...APPLICAN'I'

(By an; M' I€$!§'§«'1Pi?AI.'{j.*&S§i, ADV. )

     --  BANK

' BVENSOTNTOWN BRANCH, BENSON TOWN,
 BANGAIIORE-46, REP BY ITS MANAGER
2  CORPORATION BANK
"  ROAD BRANCH, KAMARAJ ROAD,
BANGALORE-46

%   M18 BEV FISHERIES Wr.L'm.,

(IN LIQUIDATION)

THE GFFICIAL LIQUIDATOR

ATTACHED TO HIGH CGURT OF KARNATAKA,

BANGrALC}RE- 1  RESPONDENTS
(BY SRLPADUBIDRI RAVHAVENDRA RAG, ADV. FOR R1 852
(VAK NOT FILED) as SRLDEEPAK, ADV. FOR R3) A

M
I



.2-

THIS APPLICATION FILED UNDER SECTION 446(1)
09 THE COMPAMES ACT, 1955 AND RULE 117 C}i'¥'--.THE
COMPANIES (COURT) RULES, 1959 PRAYING TC3"~.Di«RECI'
THE THIRD RESPONDENT - OFFICIAL Llqumarozzf; To

FILE AN APPEAL] CRP AND CONTINUE ms  'AGE.IN*S_I" 
THE ORDER OF DISMISSAL PASSED 3'! mg; LEARNED 
CITY CEVIL JUDGE (con r~zQ,11), 5ASS£S.0RE.V EN"

P.MIS.N0.974/91 AND PROSECUTE TF}E_ if$AMEV'Fd\_'D'TAKE
SUCH (YFHER STEPS AS MAY  REQUIRED 

SUCH OTHER ORDERS AS '1'HiS i£O?=I.'BLE Ci:-'.')UR'P 

DEEM MEET IN THE INTERESTS o1:';1_tJ'm1c:~3:."'    

THIS CA C()M!NG on 1=951é?%'oRnSRS:fr'HIS SAY, '1'!-{E
coum MABE THE Fo,L.ww1r:S:.    

:*'IA'hc--::1*::': .iS"7m:. for the applicant. The
app1icam'"mf;%isv  é

 .....  

Judge: