IN T1~E I*fiGH CQURT OF KARNATAKA AT BANGALORE
DATED THIS TIE IOTH BAY SF JULY, 2069
BEFORE
11%'. H{I)N'BLE Evfil. JUSTICE B33. ?AT}§L
CGMLPANY APPLICATIUN N9,5?2x2Go;<_;; . f Tj}.
E_§_§1QmIvni!;;%.}e'YAPPiiCAT10N:1§94.f%;£15.i*§§§2 A &k
BETWEEN :
us. .. nun:-nnnnnmhh-In-manna-An:
ASSCENT MOSERVE PRIVATE. Ln'v1r{1a1:» » .__ .
1%. cowam WCQRPORATED' I_:fNDE1?;'»TfIE ' f_ % _
COMPANIES ACT, 195-6} HAVINCR 1Ts _ i'
REGD.OFFICEAT1\Ea.A3802fE}' % %
MKBTQWERS, .
NEARESIHO$P1*IAL"--~.~---';--_ V. V
HA:.2"° STAGE, J _
BANG:XL()RE~+_ " ...APPL.lCANT
(By Sri. S \.Wi'.gANI5ANi§;r\,»-- FOR
M13. V .13 ASSOCIATES} sasvs.)
.....
. ..,……-..’.u._….
”
“”‘ ,3 EJ Ponrpéw’ 7
n I “~«’I’ifiS CO}%&’A}*~EY APEPLICATION IS FILED UNBER RULES 7,
‘9A A3:’z§’ $5 :39 THE cowams (COURT) RULES, 1959, WITH A
” PRAYER TO cmxnezxag; ‘Em. QELAY as 42 DAYS IN Puma “I”i~IE
-V ..AFF$Avrr ANQ ETC.
THIS CC}§v$ANY APPLICATIOEQ CQEVIING 0}»? FOR ORDERS,
Ti:vfiS DAY, TEE CQKIRT EDEIJVERED TEE FOLLOWEQG;
JU£)GMENT
Perused the aflidzwit filed by the Chairman of the V V.
creditors filed on 93.07.2009. It is stated flxerein that the mem waéfieia A’
on 05.06.2009 and that there is a delay 03132 in thV::”
service. The reasons mentisned in the afiidavEi.djs:;l(>ses tlia1_th.r_d§la;{_x:=_.v =
bonafide and unintentional. Hence, the cohiiotgcxi.
CA. No. 572f2009isaccordingly.alI0w:;d.,.. :.”v._
sd/-4
Iudgé