Co.F'.Ne.4~4/ 1996
-3-
IN 'THE HIGH COURT OF' KARNATAKA AT EANGALORE-..___
mrrsn Ti-I18 ms 16TH ms: or APRIL 2009 g Q
BEFGRE
THE HOIPBLE MFLJUSTICE I-;;..e.1§AM:'i.*.§H" 1:
compmw PETITION 1w;4_gg1§96.% f
amwsm: '
MA}-EALAXME FENANCE AND INvEs1'Mi:m:'S _
Pa REG1sTERI:D PARTNERSH1E?FEi€M ---~-- _
"MAIN ROAD, KUSHAL NAGAR-'S7.12£54 1. V V
c::oiG '1=;>;~2'»I:> Ex;-QQRT' '- V
COMPANY {Kappa}-gym. .
REGISTER E13 GFFIC§!%' .FACT"(?}_RY--.AT '
KGPPA, POSTBGX No.7; '
KUSHALANAGAB2 M» 5? 1-232:.. ..
coo1zGD:s'rRtc*a:B*:1Ts I
MANAGI1'~3G' IJ:RIe:<::'1*§g1az;?" PE'1'iTI{}N FILED UNDER SECTION 433:6;
E15 {E} 0.1:' THE campzamxaa ACT, 1956 pmvxma TO wager THAT
"I'HE CC-FMPAWI COFFEE CURING AND EXPORT COMPANY
(:=;oP1vA)':,'1"'3. BE WOUND UP UNDER THE RELEVANT
-1 'PRQBVISIONS C2? THE COMPANIES ACT, 1956 AND GRANF SUCH
'O"FIjIEE~7. gun FEJRTHER RELIEFS AS ARE JUST.
' 'AA,_V"m1's commm PE.'I'I'I'ION comma ON P'OF2 ADMESSEON,
___*m¥'I1s am, THE COURT MADE THE I~?'OLLC?W1NG:
.T.hc~: abcéfé 3z1::efiV1<i' féniafied an record. Sri.S.Basavaraj,
'-f<§r the petitioner acknowledges regteipt
of 16.4.2009 for Rs.6,(}U,()0{)/-
V{Rupe<;é only) issued by the respondent in
V -4111' tiie petitioner as per the settlement arrived at.
C£:n.P.N<).44f1996
..2..
ORDER
Learned counsel for the petitiorier has iilegcl»
mama in Court today which reads as foilows:
“The undersigned counsel’ for. V ”
petitioner has mstructibnfié frcni ‘
petitioner to withdraw ,i’hg_> j 2 _
company petition upon of a”*sfi’m ‘
R36 lakhs firom vthg
full and final settlefnéént f’§hSu pf the
petitioner. the
sum of Rs.’6*j:;;i}tzkr:s by evofii 25369
dated petitinner.
” company
pei’i_tior:- ;_ be dismissed as
wifhdzgciuzn. ” V ‘
>\&/J¢
{L’o.P.No.44[1996
– 3 _
In View of the above, learned ceuneel for the
petitiorzer submits that the company petition
dismissed as not pressed. Accordingly, _
dismissed as not pressed.
00.844/1996 dismissed.
hkh