High Court Karnataka High Court

Consolidated Construction … vs Mantri Developers Pvt Ltd on 1 August, 2008

Karnataka High Court
Consolidated Construction … vs Mantri Developers Pvt Ltd on 1 August, 2008
Author: Ram Mohan Reddy
-1-

in THE I-mm ceum? or KARNATAKA, 

DATED THIS THE 1ST DAY OF Aueusff,   A-

BEFORE;  

THE HC:N'BLE MRJUSTICE   ._

COMPANY  /  

BETWEEN:

Consolidated Co;3.stIucti;;:t; '  V
Consortium Limited, "  .  . 
No.5, 2nd Li111c.'VSt;f;:;c't, C;.1.1*:_ce1o::3; '  'V 
Mylapore, Che-.rméi,.+§600.:m4.. I V

Rep. by its 3€3ifipér--  "  
Mr.F.L.vS..PI'ab.hé:fi:1;f.VV , 'V '- " 

..PETI"I'IC)NER

(By 31%. ¥.j§1xa7z;i£1i.'=1AV8s'{Jde.:'$.a11i; adv.)

   Pvt. Ptd,

£iAccm;9ai1y"Ljinf;::o1poIated under
Thr.-:__Indi.an Companies Act 1956
Havingvits tegkstcred ofice at

   Mantrivfiouse.
., N031, Vittal Mallaya Road.

 Eangalore W560 001.

.. RESPONDENT

I; v ,’ ‘ .

‘ 3} géfils i5Setg’£io11 is filed u/3 433(6) 66 (1):. 434(a)

and 439 of the Indian companies Act, 1956 praying to
wound up the zespondent company and etc. M

L11,

-2-

This petitian coming on for admission .

court made the following:

OQER

Learned counsel for thfz petitiogier seeTkés. 1¢avé’1~.c$i’v ‘

the court to withdraw the

appropriate legal the afiiofints.

Recording petition is

accordingly .,

Sd/-

Judge