c:t.A. No. 1688/ 2006
in <:<;).1=*. No.2/2004
-1 _
IN THE HIGH COURT OF KARNATAKA AT BAKGALORE
DATEB THIS THE 15″‘ DAY OF’ APRIL 2009
BEFORE
THE I-1o1«i*n1..E mR.Jus’r1cE V ‘
CGMPANY APPLICATIOH
IN
com’-um’ Pmfilon rain? T
BETWEEN:
Hfizmaxm-A SUGAR AND ALCIEL}
iND%_§STRIES LTD. APPLECANT
gm SR1 A ?ABMANA_BHAN,,AI} \_f;~}. V
SALARJUNG sgcm M’iL.;LS..LmifI’Em (in Law;
REPRESF.’NTED BYKFHE ‘OFFF.CIAL
V4.’v:..11Qu11;f_2A*~§oVr;; V _ RESPONBENT
.{B¥..s_E«:: vgayégzagm, ADV.)
._ ‘**if;§;is;’v:iQ,”§5é}§};r¢iz A?PLi(ZA’1’iON UNDER SEECTION 394-A 02>’
THE C:{}MPANiE’§3- ACT mam BY REGKENAL DERE1{21′:’*s;”;_£§’f:’ 09* THE AP;-‘>L£cA’?iN AND PASS SUCH ORIEERS AS
HOEWBLE come? MAY DEEM F1′? AND PROPER 1?} THE
§3i’7E%{iU}\€SE’ANCES 0′? ma: CASE,
THIS COMFENY APPLECATION CQMING ON FOR ORDERS,
THIS BAY, THE COURT MADE THE FOLLOWENG:
<::.A. No. 1688120062
in (30.13. No.2/2064
-2-
ORIJER
Heard. The Regonal Director, Ministry of M
Affairs has filed his representafion:;bSz; ‘Q1′
dated 12.12.2006 to the notice ié;s1,1:ed to
Section 394—A 0f the CompaI1ie’$”e’;4Ts;et, ‘i9S’€:..V_ the
Register by mistake has to
it as C.A.No.1688/V2OO6.’A,._T§§e shall not be
treated as an ;r;.V1J”:3V§c*e’g..*a*eseI1tation of the
Regional ” Vthe petition in
Co.P.No.f£;]_2O§;¥:4;”j’v«”.VHe1§et:;_”*<'Q'.,%.I*3Ve'.v1688/2006 shall be
treated ' Sdlg
Judge