High Court Karnataka High Court

Bill Forge Private Limited vs Nil on 28 September, 2010

Karnataka High Court
Bill Forge Private Limited vs Nil on 28 September, 2010
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT 

Dated this the 28"' day of September'i._20 10: Z" A  '  M

BEFORE "

THE I-ION'BLE MR..JUsT1cE   

Cornpanv Applieation. NOB .14 of    
comgaez Petition '1\;Io.. 6' «of 2010 '
BETWEEN: A A   A A

BILL FORGE;PRIVATEVLIMETEDV   V. 
A Company.ineoifpo'rated_ ui3.der*'17he
Companies Act';'p195-'S, hain'ng'--.i.t,s '
Registered ai;9'C«1.;__ V   "  
Bomryivasandifa indiisfri'a£.'Area _ 

Off Road'    ~ 
Bangalore «- ~56O"099A' .. V   ...Appiicant

A /s.V'VGB Associates, Advocates]

     ...Respondent

‘ (By Sri C Ashwathappa, CGC for ROC]

it This Company Application is filed under Rule 7 and 9 of

AAt]:;1e–.Co1npanies [Court] Rules, 1959. praying to extend the time

–..Vgr3n’ted for filing the certified copy with the Registrar of
{Jompanies and permit the applicant/petitioner to file the

A/\

certified copy of the final order with the of
Companies. ‘ _;.

This Company Application coining pon’_4iforVi’o”re’ere t3’rjiisV1fl.a3uIf

the Court made the following:

ofinpnex

This application, i:-:.V_fi.1ed’*téeeiii.iig’V”extensioVn of thirty days
time to fiie copy of the with Registrar of

Companies.

2. 1 made in the application
and I am withifithe explanation for not filing the copy
of the orcieréiof this the time stipulated in the order

datefi’ 28.07:2@iO’; Aecordingly, the application is hereby

.i””all”d:iJed.f Thirty time is extended for the petitioner

to-eomply the order made on 28.07.2010.

Judge

.i”.:Wkép/-