IN THE HIGH comm’ OF KARNATAKA AT
DATED THIS THE 17% DAY»0F4AP3;§ILv & ‘
uzmmxr: * % %
THE HONBLE MR.
COMPANY APPL1cAgrI€§N H9278
COMPANY
BETWEEN
TRRS hnag;;g:iL§mit>efi,w”TA%V’A .%
No.30; Hastfif. %
Road, 330.} …APPLICANT
(By KS1.-i ;A.1I§.i::ra__ 2 1:,’ Aéiv. ibr
‘ ~ Partners, Advs.)
. . .RESPONDEN’I’
8ri.Na.gcshwarappa, case for 1200,
Sri.Dcepak, Adv. for OL)
This company application is filed under Rule 9 of
“the Companies (Court) Rules, 1959, praying that this
” Horfble Court may be pleased to condone the delay of 4
monthsand lfldaysinfilingthc ccrtrificd copy ofthc
decree along with Form R031 with the Registrar of
Companies in Karnataka in the intcrast of Justice and
Equity.
-2-
This company application coming on ”
this day. the Court made the following’ ‘ ~ ” :_.
There is a delay in the
2. Cause snomrn is filing is
condoned. V
C. . .
fidli
hdqe”