3% fim I~fiGH cwm GP' K.AR§AT2%I{A 53*
mvrm ms 'mm mm my G5' 5;-«c*1*eam:f _
BEFQEE
TI-E Harman mwmca §«:.:s%:,4NAT§eg2s§§3:¥:;a;2e Tnggg
CGkEA}%"2' AF?LICA'E'IGR m,§34~; ;2_c:;:_g1é:s 9::
% PE'FF?IG¥€ 2=:o¢3-§:2aw%
EETWEEH:
Cantum Elmtronics Limi.t:sai,V " v -
flu,-44; Kim §r1d;u9;'n~ia£ '-
Bmalerc~5 6£I'=ft'Q5'4; __--:_ ~ j __
H Q .H2'£P?LI$A.P3"E'
{By M;
fl AV
rm, j ...§EamzmP:;2%'*r
% ('a3«f Sig;-9; K;.SJi ' Mk 'V & V,J&§"a.r&m; éuéva. far an
S.R*az:a;, €.3G(I &r ECKEE
% - ggpggafimz is raw mafia? Rum 5 as 9 ::«f m
.C::;m§$tr3it;é{ST€::§2r£) Ruigfi, wag, mad with mafia 151
':§3.é*ay1m that thg cierms.' E wmr amgmirzafi fin
5 éftha orréw damd 1&3? Juiy QQEEE passwi in
' "'~.___"'fi1é§captisr:e& pnafiiian be
"ba§are : im mam mask to Centum
'filmmzzim Law "after the wards "and Bclaecman
Cmtum Ehcfianias Lizrzitefig ix': rim said parawph.
/Pm
|
l'~J
L
This application coming on for Being Spoken to,
this day, the Court made the following:
ORDER
This appiicatiéin -is filed by the
Rules 6 & 9 of the Companies
with Section 151 of CPC, fo’r,_corre’c_tion era: r’1iistak:e.”inV”VVi
para 5 of the final order datedt”1.xE:S.?:20Vi0.itt
2. The Learned Liquidator
has no objectiorrto The proposed
correction. The last sentence
in paras is to be read as
underte V *
j.-“–Snbseqnent1yi”.tithe name of transferee
“fi°’con1p_any’A changed to C–Mac Centum
–E1Ve’ctro’ni.cs Limited and Solectron Centum
Limited before changing its name
b.{:iei»;;’.7~” Centum Electronics Limited, and
“c_of1sequent1y, a fresh certificate of
incorporation was issued on 10.12.2007”.
55/: .
JUDGE
Yri.