IN THE HIGH COURT OF KARNATAKA AT Dated this the 15th day of September, 5 _ BEFORE THE I-ION'BLE MR. JUSTICE :1-I.N.i.i¢£--.c;i.A1VioI~:A1si 1' Cornpanv PetitiondNVo.71'7'3/ 10 1 " Company Apnlieation. _No,68§ / E BETWEEN: V A The B;1nkTof--N¥eW Meiion _ 40"' Floor . " " One Canada iSqu'a.re" .. London, E14 5AL, isngiand Repifesented b"y..itS '~ ' Co.nstit;_ute:i_ Attoliley-----« " V' Mt. Navneetfiingh ...Petitioner in Co.P.173/2010 ...App1icant in CA 689/2010 A V(.By M / s. AZB & Partners, Advocates) AND: ., 'f_*~ Cfanes Software Internationai Limited " _ A' Company incorporated under the Companies Act, 1956 % .,._\?'.7ith its registered office at Shankar Narayana Building, Block 1- 4"' Floor, #25, M.(}. Road Bangalore - 560 001 India ' ...Common Respondent
!.\f””-‘
at
The Company Petition No. 173 of 2010 is f_iled’r.1a,1nder
Section 433(3) and (I) r/W Section 439(3) and Section-1]b)
of the Companies Act, 1956 praying to wind upféheé respondent
Cranes Software International Lirnited, having” its.,_registere’d4_
office at Shankar Narayan Building, Block..1.,_ __4F?1 ‘Floor, #25,
M.G. Road, Bangalore– 560 001, under’ the provisioris:’,.of’v.the5 3′
Companies Act, 1956 and etc.,
The Company Application No. 689 of 20150 is filed under
Section 433(e) and [f] r/wt Section “111-34(1) A ~(a]*.__a’nd “Section
439(1(b] of the Companies Act,”1.956 prayingto: appoint official
liquidator High Court__ of Ka1:n_.ataka–._, or some, other fit and
proper person as provisional ;1iqu.ida.tor”o_f the respondent with
all powers under the Coinpanjgs1ACt,'”1,S56 and etc.,
These Co:npany:’petition_ Cornpany Application are
coming on for;o’rtl;ers this day’, the_Court_.made the following:
The learned._ petitioner files a memo
seeking withdrawalof th e peti~tison~;’:
2. ‘ taken on record. Accordingly, petition
tat”jgpherebyhfejecterifnsvfiaithdrawn. Consequently, C.A.689/IO
not sLtruioe.._ for consideration and the same is hereby
cciis missed’; 3 ~ .
Sdfeé
Ifidgé
ksp/–