High Court Karnataka High Court

Official Liquidator Of M/S I M S … vs Nil on 3 November, 2010

Karnataka High Court
Official Liquidator Of M/S I M S … vs Nil on 3 November, 2010
Author: H N Das
   .      

4D_"{7§fIDE-V_F 'L£;OWING:

EN THE HIGH COURT 0?' KAVR-i'{ATAKfi§';' B__A?~j.§51A.LC):~§'{'E" 
DATED THIS THE 8335 DAY QE"'T-ToT.sEMEER«2o1Q5

THE HON"BLE MR.3usTz¥:ETH,NiLE,N,.AGAM:OTe+mN ms
cA:uo.780g2s10 _&T;.V;

BETWEEN:   :  '  
s:=?:.§:':.:m. £a£é}i££f:;jEvTE:éTT@§;E¥<§%: "  
M/S I M 5 ENTER»pR;sEs_-;'.TTfT:v;{;__«_ ";--..;..:MTT.T--,r2 {EN LTQN)
ATTACHED To HIGH COUFET»OF1.'KARN..<faT/3¢v.%\fj_;~

D:

E "   ...RESPONDENT

 ' _   FILED UNDER SECTION 455(1) OF THE
CC}.MVPANIES_"=._ACT;«_ _',£.95E:, READ WITH RULE 9 OF THE
COMPANVIESV(CQURT) RULES, 1959 PRAYING TO CONDONE THE

 DELAY.__OF 4. YEARS 5 MONTHS 26 DAYS IN FILING THE

PRELIMYNARY REPORT AS REQUIRED UNDER SECTION 455(1)

.D_j;.,_,QT:__THE C@Mi::..ANTEs ACT, 1955.

  'T513 CA ES CQMING ON FQR CRDERS, THE COURT MADE
ORDER

” This appiication is fiked under Sectien 455(1) ef the

Técxmpanies Act, 1956 read with Rufe 9 of the Cempanéeg

é

K)

(Court) Rufes, :95? to cendone the deiey of 4 years, 5

menths and 26 days in filing the preliminary repert.

2. The expfanation in the report for ”

appears to be genuine and reasonaibie.’—.Acesr¢i4i”rfig§v!yg.x’tvhe

application is hereby aiiowed.

The deiay of 4 years, 5 and filing
the preliminary report is
The p reiimi.ne:fyf- re Sjfiza :V*e'<:«c»vv'Vrd .

meg