& S:-i.V.Jaya:ra:m, Aflv-5., for CLL.)
mkmyeutimt
appiicatiuzz is fled under Swtian 469 ef the
Gamparsiem Axst, 1956 prajflm for apyainfing m Auéitor 129
V’ 1a:i:dii:”§:ha actcezinta of the Gfiaial Liqxzidatar for 1:116 hafi year
” and fix his rmmnaratiw and rmr&.g the
LL “e£;§5,
1 <::s.42s;m1ss:n
mfiaagzw?
IN’ THE max mum 9? I(ARRA.’FAKi£& gr .
QATE13 TI-IE THE 191% my 0? HC;f»?EzmA.£:1é’–2é’1_G—. 4′ Q . { ‘T
BEFGRE’
mm Hczwam MR.JUS’1’ICE
@m.–ijm.4; 3.13 3.’… ,6 :9
._
‘ ‘u’:_&~;i._..W..e ti.
sggmsss
M1′ s.E-irur Paly-Sack? ‘
Ofice Of’§l1E0fi
Highcourt: _
Carpcxrate Bhmmn, – V ‘
12’31F’1c=ar, Rnheja .-
Na.25–2*:r, _h&.(}.R¢’}a<i;
-“£3256 001… Appfisam
m…..-n-.–.a..– ~
fequitaamt cf Bastian 462(5) of the Gmpmiea Act. 1956,
‘1’hia@p1icationmingaa:3.faa’cz:ci£::*sthis:iay,the
Cieurt mafia the faiI9w§.ng:~
r/
KY”
Q Ck >’~3~§§§;’;’K§ 3% if:
£532?’ Sig’ ?,§§’?’
‘ER fltédémrfi
fizzdizww fag 31%
askwfiasa? :2; GL3 E{af.%3.1§:.§€3%’?’; “=.:.f§’§:s.§ ef
Sag-::tia§2’3. émgag gr “aha § §§:;«§}5«§¢ ifs émiégby
2, Q3 €Ei1Sc?é éfigaré afigiiaaéian is
Sd/-‘
JUDGE
., A. A’ ….. .. V
3% fiafgzbfié . T
in __§f @:*§i?.r 3 V