- 1 - IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 16"*DAX 0? OCTOBER 2058 BEFORE THE HON'BLE MRS.JUSTICE B v'NAGAaATQNfi "'7
c.A.No.7s5£2oQ§f ‘ ‘
IN
co.p.NQ;;31/$988
BETWEEN
…..–.–…u..u-……….m
s/0 SR1 ANJ:NA§PA_<,
AGsD1AB0UT.55fyEARs_*
R/A M;SATHYAYRRA_"g"*"
HASIGALR_PGLST_' *
SULIBELE EQBI-5
HOSKOTE TALUKAW _
'?_t3f'sé1:9Ca{vIsHwANATH, ADv.,)
ANQ'
..~…-…..-r-
“},M;3,1NTERNATIoNAL COACH
*_au:LDERs LTD., (IN LIQUIDATION)
REP BY OFFICIAL LIQUIDATOR
3:33 COURT 0? KARNTAKA
“”Iv FLOOR, D a F WING
KENDRIYR SADANA
HJPPLICRNT
KORMANGALA
BANGALORE-560 O34
(BY SR1 DEEPAK, ADV.,)
é H ‘.!,VRE.S’£?€§NvI<jENTV V'
THIS CA IS FILED"I.§isa~;}ER RU__LE. T'9._ '1:é}'ww RULEL '
177 OF THE COMPANIES "(.::;0::RT) '-.RULES,?§ 1959,
PRAYING TO CONDONE1 "-~.pAYs"-VVQELAY IN
SUBMTITING THE CLAIM UNDER"'–EfCiRM. 6'? BEFORE THE'.
OFFICIAL LIQUIDATOR'; ' '
THIS cA t:QMI2_~z'G'""o§§ cviafir-:;'1§s THIS my,
Ti-IE comm N;AD}'§,.V-THE:-. F€)LLOWI}_\IGi"
RDERW
Théfa .i§ a'{flelay of 126 days in
s.flsubfiitiigg the Qlaim under Farm N0.6? before
»tVf:e:..Vo£,f';m%:;%,é1___L:Lquidator.
u2:, For the cause shown in the
':flapplicétion for condonation of delay and being
'1'$§fiisfied with the same, delay is condoned.
3/',.
3. Accordingly, <::_. A, NQ 'i55'X20o3 I
allowed.
bkv