HQ ‘I’H£f} Hifihi GUURE’ OF £s’.ARNPf§’AbiA AT BANGALORE
DATED THIS THE 1%?” {)A’Y OF’ JUNE. ’20(}9
BEFORE
mig; H()N”BL}:: MRS. JUS’i’1(.,’ii:l :c;.v.NA<;AHA'1*H.b%}%" ' gv-Q: r.-
E-_fl~ N Vm;m1:3;I;3§Jfl1'~2€2:E3'
£»3mi1;},"m-mf§fl§}W;?31b3;i3Q§§ ' p "
Jé!:ZE',!V vissfi 7 A _
912, R0313}; Mi:2K’i’Y1.E«–_L;’£N£;, ;; . ‘
RICHMOND TOWN, T ‘
BANGALGRE 5:50 . ‘
. .. APPIJ CLAN’?
(By; 3521. vxsa (v.n21.’vi:5’£:m.L§;~yA’1%1’Y~iN-«P:«::<:;uN-A13s:<;N'1')
Afili):
” .f1″i’~;t:: ‘i;:{{.:-\f*:~*. m*1«’:7’v*i?;O HIGH COURT’ BA}’I{}3%.L{}RE$}
13 8:. ‘E? wily;-4fi’H FLUOR
‘xKi3:Nme:1&f;x ,%:;Am:szi’ KOMMAN Gfi;LA
BAN {g-}I’¢i.».(}§~(i:i
!~<fi3ZSP()§'é{)lf}N'i'
_ " *§.'ai9ty in P€§i'SOII has filed the above above Appiication
Sectisn 151 af CF53 prajzhlg that far {:23 $35,133:: sstaisd
% this iriurfble Court: may be pleased that the
'iziggzidatar attached to this Hextrble flour? is directed ts 13{)tif§
npm
A occupants of assets in (3<).Pei 8/ £991") and take ixnmeciiate
passmsziazzx on behalf of the Mahaiakshmi Wellsn & Silk Mi11$
Co Lt£i.,(R&s.p(:u::!ien{ in €;0m.§'*e{,. 8;' 1963) and etc,
.:r"'
'Yhre; CA commg on fear Orders tins day the fifiéiagie
the foflowiztxg:
Q_§.QW¥2E§
id}: Grtiers dated
oppo1″tunity was given to this: égppliéagfit WheV.i$ §1e’ p£)i9i§* L»
in pemon to agppear before C:~:>_11I’t Vfi1( ;ihATe§icc<'3:ciiI;g1jy*,
the matter was posted .A5i'hzt:.jappiicaI1ut; is absent:
today else. Taizigxg nets-..:§:?-.tr1é, 'éiatéd 30.5.2009,
Company dismissed as
wimdraggg ii_b_4e11,s{ 'tQ"i3ja':§ applicatian.
Sd/Q
A A Iud§3