High Court Karnataka High Court

Bea Systems India Technology … vs Nil on 3 March, 2010

Karnataka High Court
Bea Systems India Technology … vs Nil on 3 March, 2010
Author: H N Das


:ewmav.;:ew«:. wwaiuiglavatn wwwmm ‘MIT’ mmrmwmaunm WEWW MQJWWQ £4.35′ Efimflwflgfllfifl

Ragistarafi Qffice at 6th Eleor, Camg§§§§ f§*
Hantri, Bannerghatta R936, Bangalcre, i§ffiéé§E%V ,
a3 prupesed ta be margefi with QE&¢iéu Khdia;”
Privata Limitaé, tfie ?rznsfe:éé'”c§m§any{ €xy”$éH
held at the registered office Er fihé ¢ém§afiy;~§a§V
purpnsaa af cansidaring7-gnd £f” th¢fig§fiM fit
appraving with at with¢u£*. mcdifiéaéiéfié “the

aforesaid Scheme of Agranggmafituéné etérg- »’

This Campamy Aygligafiififiszficfiifig an far
orders this day; the gags; mafl§gtha1fé1§awifig:«

?h& “”” “~g§§liE§&tf:§ir§«”*?&an3ferar aamgany
inccrpaégtéfi’ufi£§: t$é §§mpania3 Act, 1956 {fax

shaxt the Rafi} §%vi3gW§ts ragistared affica at at

, 7g§ F»l-4;Z%%?:£*§’ $<:mTiz§%€:f.c:;§____I?.f Hantri, Rarzgggrghatta Read,

=.s~§g.:::¢' , ask: % 1252, 2;. 3. Ealya fiqmth

?%luR§ u.§g§g§;ére«?$, ?h& aggiigant £cm9§%??%wwfi%WWh

V"_incaf§a:fiéa§5 ta car?" afit husinass ia tha "*"wg@

'" T ;:h§s:matién Tfichaaiagy araa incluaiag hut mat

"jiimit$§ ta §§fi$§l§ifi§ services, Syatem

E".i§§%§£atiea, Requiremeata Analyais, Daaign cf

V A~,:$om§uter Hardware afifi Evftware ékggiicatians ané

ata sad mrafuily dasaribaé in tha xamaranfium afi E

Articles af Asgaciatien ffiffiififiéfi at Afinexarawki

m m.m.m mm' W. 4….

{Q tha g§§iic$tia§§

91%/’v’

mmsm anmmmus

– -.-A»-gs.-V_n. vr nnuwnlniqh I~HGH COURY OF KARNATAKA HIGH COURT OF KARNATAKA H¥GH COURT OF KARNATAKA HIGH CC

a? Tha applicaat Company ta fiiaO”,Oa
Campany Eatiti¢n within twe w%ékéCjOf%-”

fram the éata af racaipt a£~a fish? «

af this arder.

Qrdaraé accardingly.OOOx

$133.3.