Karnataka High Court
Consolidated Construction … vs Mantri Developers Pvt Ltd on 1 August, 2008
-1-
in THE I-mm ceum? or KARNATAKA,
DATED THIS THE 1ST DAY OF Aueusff, A-
BEFORE;
THE HC:N'BLE MRJUSTICE ._
COMPANY /
BETWEEN:
Consolidated Co;3.stIucti;;:t; ' V
Consortium Limited, " . .
No.5, 2nd Li111c.'VSt;f;:;c't, C;.1.1*:_ce1o::3; ' 'V
Mylapore, Che-.rméi,.+§600.:m4.. I V
Rep. by its 3€3ifipér-- "
Mr.F.L.vS..PI'ab.hé:fi:1;f.VV , 'V '- "
..PETI"I'IC)NER
(By 31%. ¥.j§1xa7z;i£1i.'=1AV8s'{Jde.:'$.a11i; adv.)
Pvt. Ptd,
£iAccm;9ai1y"Ljinf;::o1poIated under
Thr.-:__Indi.an Companies Act 1956
Havingvits tegkstcred ofice at
Mantrivfiouse.
., N031, Vittal Mallaya Road.
Eangalore W560 001.
.. RESPONDENT
I; v ,’ ‘ .
‘ 3} géfils i5Setg’£io11 is filed u/3 433(6) 66 (1):. 434(a)
and 439 of the Indian companies Act, 1956 praying to
wound up the zespondent company and etc. M
L11,
-2-
This petitian coming on for admission .
court made the following:
OQER
Learned counsel for thfz petitiogier seeTkés. 1¢avé’1~.c$i’v ‘
the court to withdraw the
appropriate legal the afiiofints.
Recording petition is
accordingly .,
Sd/-
Judge