IN THE HIGH COURT OF KARNATAKA AT Dated this the 28"' day of September'i._20 10: Z" A ' M BEFORE " THE I-ION'BLE MR..JUsT1cE Cornpanv Applieation. NOB .14 of comgaez Petition '1\;Io.. 6' «of 2010 ' BETWEEN: A A A A BILL FORGE;PRIVATEVLIMETEDV V. A Company.ineoifpo'rated_ ui3.der*'17he Companies Act';'p195-'S, hain'ng'--.i.t,s ' Registered ai;9'C«1.;__ V " Bomryivasandifa indiisfri'a£.'Area _ Off Road' ~ Bangalore «- ~56O"099A' .. V ...Appiicant A /s.V'VGB Associates, Advocates] ...Respondent
‘ (By Sri C Ashwathappa, CGC for ROC]
it This Company Application is filed under Rule 7 and 9 of
AAt]:;1e–.Co1npanies [Court] Rules, 1959. praying to extend the time
–..Vgr3n’ted for filing the certified copy with the Registrar of
{Jompanies and permit the applicant/petitioner to file the
A/\
certified copy of the final order with the of
Companies. ‘ _;.
This Company Application coining pon’_4iforVi’o”re’ere t3’rjiisV1fl.a3uIf
the Court made the following:
ofinpnex
This application, i:-:.V_fi.1ed’*téeeiii.iig’V”extensioVn of thirty days
time to fiie copy of the with Registrar of
Companies.
2. 1 made in the application
and I am withifithe explanation for not filing the copy
of the orcieréiof this the time stipulated in the order
datefi’ 28.07:2@iO’; Aecordingly, the application is hereby
.i””all”d:iJed.f Thirty time is extended for the petitioner
to-eomply the order made on 28.07.2010.
Judge
.i”.:Wkép/-