High Court Karnataka High Court

Shree Renuka Sugars Limited vs Nil on 15 December, 2010

Karnataka High Court
Shree Renuka Sugars Limited vs Nil on 15 December, 2010
Author: H N Das
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE ISTH DAY OF DECEMBER 

BEFORE

THE HONBLE MR. JUSTICE H.NJ.,,NAGAM'OE{;ATNRDAS , I  

COMRANY APPLICATION N01 I:'§3EI:'OI*"».,QG.0j1:EL"    I

COMPANY PETITION I09~OR .20' I0   

BETWEEN:

SHREE RENUKA SUOARS--ET.D.-, if;  , 
A COMPANY INCORPORATE2DVU?\I'DER_.~.._  
THE COMPANIES ACT, 1,950  '_ t .
REGISTERED OEEI_C1'E AT EC ..1fO5;« I4iAvEIJO'cK
ROAD, CANTON.MENT, BELGAUM  
590001, KAF'NA_T"AKA;--TINDET,A   V' T.  .-
REPTD. HEREIN"B'3§ ITS MANAGER, 

CORPORATE_AAI?FAIRS,   , I
MR.RAIvIESH_H I>AIiI;,,,   " _ ...APPLICAN'I'

(BY SRI.ADITYA vSO'I~I_DVHVI; ADV.)

...RESPONDENT

*  "  \?:~»~/'Is RI ~§rIIRmIm3D Jv?>'3-=*'I HIM,-Relv» FOIL Roe}

A'--,rTH'IS".".'»LCOMI=>ANY APPLICATION IS FILED UNDER
SECT1ON,..I_5f2' OF CPC R/W RULE 0 AND 9 OF THE

'V COMI4'AN'IES' (COURT) RULES PRAYING THIS I-ION"LE

 'COURT  RECTIFY THE TYPOGRAPHICAL ERRORS IN

 '  DATED 29.09.2010 PASSED IN COP.l09/10
   SUCH FURTHER ORDER AS MAY BE JUST.

THIS APPLICATION COMING ON FOR ORDERS THIS

I  " DAY THE COURT MADE THE FOLLOWING:

'$7

(7..\«



ORDER

This application is filed to carry out

typographical error in the order dated 29.9.20}.§Tih _

109/2010.

2. For the reasons stated iii the

same is hereby allowed. Regi’eé_t’1-‘3 is chreeted

necessary corrections the dgateel’ 2Qv;_9.2§O10 in
C013 109/2010 as sp’eeifiede_£1-i’e;ih:i?app1ication and

further to deleteiaxst tW0.Vin.:..AVf:eragraph 9 of