Karnataka High Court
Wonderla Holidays Pvt Ltd vs Nil on 16 December, 2009
\V Arw;%
I
IN THE HIGH COURT 01:' KARNATAKA AT _
mma THIS THE 167*" DAY OF 9EcE1x4¥3ER,5io09 3 F: " u .k
BEFORE: n
THE HONBLE MR. JUSTEQE
COMPANY Am~LxcA1'I(ir:[4% HQ. 975 %fO1=*
m comww l?I;fTIT1GN--.1§'0."-»1§}1 OI*"'"2Gfl9
BETWEEN:
WONDERLA H%:>.LI'D%AYs.;{ PRIVME 'hijmfrsig:
A COMPANY iNCQF<PQF€AT'ED Up':D.E1?"i'§ri'E:
COMPAN£ES'AC!_I';~».l956,-}1AViNG '
REGISTERED (}_F'{+'ICE "
NO.64S,1B,. Bl'NNA'?:.'§ANGALA 13?-v.?HASE
1NB1R;,'NAGAi2J,%»J.ST E2'TAG«E~.._ _ -
BANGALORE A-.- 3«:<'.f=._ ' . ~ APPLICANT
(BY M] S.A I<14;~:GVaa"¥=A"'i2fti.€)F THE COMPANIES (COURD RULES, 1959
"PRAYING--TC) CONDONE THE DELAY OF 23 DAYS IN FILING
IFIEI) COPY OF' THE ORDER PASSED BY THIS
"§¥{}N'E3LS CGURT ALLOWING COMPANY PETITIDN
.' ICMQOOQ WITH REGISTRAR OF COMPANIES, KARNATAKA.
THIS APPLICATION COMING ON FOR ORDERS,
u THIS BAY THE COURT MADE THE FOLLOWING:
J5
ORBER
The Registrar of c:ompan:ie:-2.. V'
stating that he has no object:ioI1 'to S
In that View of the matter, of
the certified copy 0f, 1:.h€ tfié" "Rcgistra;r of
Companies, by the
The apgglifiaijon aflyawed.
' _%Sd/._
....