“V ” Keramangalay
IN THE HIGH CGURT OF KARNATAKA AT Q
DATED TIES Ti :13: 6″‘ DAY AU:”;L:sT; T
THE HON’BLE MR. JUSTi(3–}4?;;V:’A.NAf~II)
COMPANY APPL’ICAT’I0I{?I’i~Z%£’884 CF 2004
COMPANYAPETI’1fi(}1*~€*é$$o;_:74;{OV§Jééifiii’ [0156/501
BETWEEN: % % ‘
The OfiiQ£3£”£.iil§;idai£?:”Of ‘
Mia Sree_Ayyap7pa,–vChit.Fun_ds . ‘
Private
Aitashed Ttxfligh Caufiof Kamataka
‘D’ and ‘F’ Wfitxg,”-4t?!’ Fl0–rfa1′ ”
Kcndziyasadan, ~ V
APPLICANT
Advucaies)
f_’i AA M Muhagn,
‘ No Service TA B GTRE
Bangalore- 560 093
C1457, DRCO Complex,
CV Raman Nagar,
Bangaiore- 560 093,
?’-J
3 Mr. SK Talukdar
N0 794f1c, Is’: Cross,
Behind Kineiic Shuwruum,
BEML Main Road, ‘ % . ~ % k
Bangaiurtr 560 075. ” Rcézpofgdrsnis
(By Sri. C. :-.:;1A”Ve served and
umrepresented} ‘ ‘ * * -.
¥éa==r§=2v..
This CuIri§:2iV:;y Appfi¢2iFi’i,:n_ is under Sec-{ion 343(1) of
the Compéx;*is$ii,Acgf:’i ‘i’9Si§. reazi fieitlia Rule 269 of the Company
(C¢.mr£) Ru_!::sT,V i’§3.59?t’§3ra’yifig._’ie direct the rcspomicnls {(3 pay to
the appiisant 3 sittn’]of’R;;”.’3S.{5iS!– with monthly compounding
interest a[“v!’S_’?ri1 ariaumflfrom 1.6.2004 “la fill the date of the
judgment anc¥”f;;tur:: ‘.é:;’£éres’t am} etc.
‘ VC;§:i&;3any Applicaliun unmitig on far Grders this day,
‘ ~:he._Co1;1′.t’ ‘mua’d¢.T~$};r: fonewing: ~
ORBER
” ‘* Thc pmseni appficaiiun is filad undcr Scciien 446(2)(b) (J
V. Companies Aci, E956, seeking lo rccoxicr a sum uf Rs.22,674!—
. .4 Erum {ha first rcssgyondcni.
4%