Karnataka High Court
Fei Software Private Limited vs Nil on 22 October, 2008
_ 1 -
IN THE HIGH COURT OF KARNAIAKA AT EgNé§Lo§g"_ 7,
DATED THIS TEE 2?" DA? 0% §IQ$ER:2a§§II?
BEEQRE *I % '. « '. V
THE HON'BLE MRs.&UéTI¢£ B I B§§@Rfi:HNA
C:E£E§;éé::§§§§.' M._
W' IN?-
Co,P§No.ig;/EQCSQIF
BETwEEN ;" §jI .i': V I~I57«-,
_..._u.-.._--_-
FBI SOETWARE {THEIR} PRIVATE LIMITED
PRESTIGE TESH PARK; JUP1TER{2R) BLOCK
Gm FLOOR, aARJAPUR#mAgATHAHALII RING RGAD
VARTRUR_HOBLI,"SR§GALORE--56G 087
"a - 2 >,'»" ...APPLICANT
=-_ (3? SI: sAJI"9~JQHN S?J LEGAL, ADV.,)
'ANB," ""
" .._.._' _ ...__'-,
NIL ; -X' ...RESPONfiENT
T§*f¢1"'S CA IS FILED UNDER RULE 9 OE" THE}
§"¢éfi§ANIms (COURT) RSLES, I959, PRAIING TO
»_ I*CONDQNE THE £ELAY cg' II DAYS IN ETLING THE
'>I"<xMwwYpyHTnm.
THIS CR COMING ON FOR GRDERS THIS DAY,
THE COURT MA§E THE FOLLOWING:
ORDER
There is a deiay of 11 days in fiiifigiffié¥T~
company petition. _,i_
2. Eeing satisfied with the.céusa shown
in time application__fl©r cQfidQnati¢fi «if fielay,
delay is condénefi; “ii~
_§i’a Accbrdingiyy company’ application is
,
Sd/§___
Iudge
‘ ” xbkv