$2: '§"?§§§ El" Qfififi? %§' i€§;R§£«.>5f'§'3§§§% fig'? §,:5a?'3§<5L§:Q'§.§
:g?g§ $335 ?a§ 2&3: flay 5? fievgagfi 2853
gggsag On
TKE fi§fi*%L§ %&'3§$%:$$ Rfifififi a¥a3gE§§§fi@gfr'
flfifififififi Ay§&z¢x%:ax xa.&s?5§§}x*f'
3 5:59 .
Syn gays ifiaéiai %riv§§%_§imi§é§
3*" Samar? °é'm§saz~--~.%.,, wag :::2;;f,.';§.zs3.ty, _
%§wE¢ fiid fiafirag Rflafiy fi$$£3§§fi§fi§ll3._ _
fiamggéazamfiafi fi§§.'n_ .= '<u;V=, ... A??L:CAK?
2%? ;ri.$a§i ¥.Jehn far 3?$5L§g$i;,E£va¢ate3§
E3; ;"1O,'§;O";3f,,_:"§;.w' assyoaaanr
'?§:s a§yié¢atiafi"is'fiie§ under Sectien 3&1
:;.;€:' ,_fi%:::a§a;:°2.ive'3" 3:'-;t_.L"'1§§6 ram with Paula § of
:§a__c&m§ania$§caart§ fiulea, 2959 saakiag to
§i§§%33atimnO*§f .£¢fiVEfiifi§ mf maetings of the
:;@i;§:'_$figra hsiflérs anfi craéitara uf the
Q
1.
V3§§£i§a§tuf$§a@any’ Esy aygssving the Esheme af
Rméigamaiimh whera mafia: the acmgany kxfiwn a3
2?$§a:c:€% saywwnxx zgaza Ekzvnwa LIMITEQ i3
V°Ag§apm$&§ fig fia mergefi with the apgiiaant cegany,
” :aO§E% hgifi at tha ragistarafi affiaa cf {ha
Oggglicgnt c$mgafi* fax gsrgaaefi af aansidaring anfi
.~if téaaght fit &p§r$vin§ with as witheut
SOUR? OF KARNATAKA HIGH COURI.O§ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA H16!-i COURT
§Q£ifi$3tifl§ t§a aahame af fimalgamatian and etc.
5
COURT OF KARNATAKA HIGH COURXOE KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGI-‘I COURI OF KAEEIAMKA HIGH COUR1
gfiiai is grmgaagfi ta fie amaigamatad with the
3§§3i£3&:~aax§3ny’i$ §i$§é§3$§ with.
3 The a§§ii$ati9n i3 acanrfiifigiy,
alia§@£§ ?ha aggiiagnt ta fila tag. §étiti&fi~O
asfgdéz Esectiazmfi 32$”: – 394 avithggs t*a*:3.”a’e”£:’é–3<'::sVv,
"elk!-.