Karnataka High Court
Official Liquidator Of M/S I M S … vs Nil on 3 November, 2010
" NIL IN THE HIGH COURT OF KARf§__E'§'f;%KAf EANOAVEOVETE DATED THIS THE O3;%','L_*3 NEO.x,;jE.%M~eER 2010 THE HQN*'BLE MRCJAUQEIQE;%Hé%3§%a<§'A,NO'sa--EN DAS BETWEEN: _ V . O E E 1:, :..e L :i;::§%§ """§33@:"?'e.€€~~.;G M/S I M s ENTER_PR]I_S;ES PRI\/ATE ;.TM:TE'O (TN LIQN} ATTACHED,TO-H_I'GH COgJ.RT'--».O F..§<AP;NAT_£';'KA "CORPORATE BHZ3<';fAN",'iNQ..26:27, 1:27" FLOOR RAH EJA TOWE'RS,.M'G:"R_QX1xD'r__ ' - BANGAL.OREv-- 560 001" APPLICANT (By SRI:K S MA4H_AOEvAN,'AONf_§'T' AND: ...RESPONDENT 'T*H:s'?'*CA.ETLEO" "" "UNDER SECTION 455(1) OF THE 1956, READ WITH RULE 9 OF THE CO.MP.AN:TE.<;"»~..(COu-RT.) RULES, 1959 PRAYING TO TAKE THE REPORTON 'R'E--CO=RD, TAKE THE STATEMENT OF AFFIARS ON RECORD AND EDEFER THE SETTLEMENT OF CREDITORS AND K " ' ~TEO_.T,LOvvTNO; CONTRiBUT--ORE'ES FOR THE PRESENT AND ETC,, ' THT3 CEA Ts COMING ON FOR ORDERS, THE COURT MADE ORDER
— appiication is fiied under Section 455(1) Of the
“–«:(‘€iOTT§panie3 Act; 1956 read wifh Rule 9 of the Companies
{Court} Ruiesg 1959 with report in OLR No.25/2008.
flmg. E
%
N)
fiied in compiiance of the
Court on earner occaVsi::{fi=…
n is hereby afiowed__;’a’r1:9i. jfi§f§gé?’
2. This repert is
direction issued by this A
Accordingky, the appiicatio
report is taken on record,— _