High Court Karnataka High Court

M/S Betala Associates vs The Ofificial Liquidator Of The … on 28 January, 2009

Karnataka High Court
M/S Betala Associates vs The Ofificial Liquidator Of The … on 28 January, 2009
Author: Mohan Shantanagoudar
 

IN THE HIGH"COURT GP KARNATAKA AT BANGALQ

DATED mars THE 28" DAY 0? JANUARY'2é8§Qrg

BEFORE

IHE.H0N'BLE.MR.J0sTIcE.MaaaN;3HANTAfiA$o&9AR"a

c.A.Nb.13/20g§f"
CO.P.Nb-{§{2001.

BETWEEN

_.--.._._..._..--._.

M/S BETALA ASSOCIATES f V ~,.=
REPRESENTED BY ITS 9ReER:EToR'
SMT NIRMALA$BE?ALA*'"*E*<~--=
NO.85pHII5STAGEk_I; EHASE»
WEST OF CHORD.RGAa'=.= " '
MAHALAxMIPwRAM_'_"
BANGALQRE~5éo 085'

... APPLICANT
(BY SR: C N.KEégavAfMuRTHy, KLK LAW ASSTS)

" «THE OFFICIAL LIQUIDATOR OF:
'.'THEwMYsG3E ACETATE AND CHEMICALS
'ace LIMITED {IN LIQUIDATION}
'.H:GH_couRT OF KARNATAKA
BANGALORE, CORPORATE BHAVAN
._ No3.25*27, 12"'ELooR
"EVRAHEJA TOWERS, M.G.ROAD

E" _BANGALORE~56G 001 .. RESPONDENT

»_REL “gay SRI DEEPAK & v JAYARAM, ADVOCATES)

THIS COMPANY APPLICATION FILED UNDER RULE

;ul77 OF THE COMPANIES {COURT} RULES, 1959,

W373”? §-I”‘”i?EW aamwmmmvm um ;m…mm.m =–w~ —