Karnataka High Court
Cibersites India Private Ltd vs Nil on 15 December, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 15TH DAY OF DECEMBER 2019 BEFORE V " THE HON'BLE MR. JUSTICE H.N. NACAMOIIAN _ COMPANY APPLICATION NO.I_I3S f IN COMPANY PETITION No.':363.]OF 2"0.%10% BEIWEEN: CIBERSITES INDIA PRIVATE LIMITED, REGISTERED OFFICE AT: Sm FLOOR; " TOWER D, IBC KNOWLEDGE PARIS, " I 4/}, EANNERGHATTA ROAD," * * BANGALORE»~56o.o29, KARNATAKA. . ':«.'..APPLICANT (BY SRI:SA._I_I I5 AD V'I]__ _ -- AND: A . A V 1 NIL 3 .. _ ...RESPONDENT 'C.OMPANY' VAPPLICA'I'ION IS FILED UNDER A*_RU;LES STAND __9 OF' THE COMPANIES (COURT) RULES. 1.959., R/,_Vv?._S'EC'_1'IjON 5 OF THE LIMITATION ACT, PRAYING FOR" -.TI-IE '_REAS'ONS STATED IN THE ACCOMPANYING AFFIDAVIT. TRIS HONELE COURT MAY BE PLEASED TO . CONDONE THE DELAY OF 221 DAYS IN PREFERRING THE 'COMPAI-:Y':.PEIITION OF SANCTION OF THE SCHEME OF = " AMAIIGANIATION OF ITEAMIC PRIVATE LIMITED WITH ' " APPLICANT COMPANY, IN THE INTEREST OF JUSTICE AND T' /,.__. THIS APPLICATION COMING ON FOR ORDERS THIS DAY THE COURT MADE THE FOLLOWING: ORDER
This application is filed to condone V.
222 days in filing the petition.
2. I have perused the app.lieatic;n”‘an’_d. C”
convinced with the reasons specified1’i:n*~
for the delay. Aocording1y,’CCtVh’eV_ appiiopatioifl’ia_;’I’1erohy
aliowed and the delay in filing—the-.Co1’npaf1y~Pef:i¥:ion is
hereby H E
Sd/*
JUDGE
_ brnd