Karnataka High Court
Man Takraf (India) Pvt Ltd vs Bellary Steels And Alloys Ltd on 25 August, 2010
1 11»: ms men count or xamurraxa AT » mmn 'rm mm 2.5m my 0? AUGUST. 29 ii: ' ._ . BEFORE 'rm mums am. Jammy 3- ' :%T 5 company Amxcamcx N§'."6f'$i/261?} % commzw pmmc}:€1z:g.a:§;2oo1' L BEEWEER: A GOIEPAIW ~. um rnovzsromos ycomamaa % ACT, 1956 aAvm?£s%ns%n3eI:B'rEmn%J mos AT :24,W'ALI,&.C3£'(3fi!§DE'!§;' A « ass :4 am we mrmsxmn % mmemea nm<:.mn_ my 3521 vuaar 8I£;AU9'., ma mm? Aagucmms} .4 %_ "A % %m:m~smxm am: ALLOYS Lm Ar,o;gpA2$Y«Ris£3+:s»*rxnEn UNDER rm 1966 HAVING ITS RmGzs*rEsm1': cam-mam gr s.1e; 1 1, 19,; A.-AHA.!fl'Kfi.FUR R0513, % " -BEIJARY'REP%$ml'I"E'B mrrrs « 4' REfiPONDE?fl'I' ;_ _ «gmticfi mm sunmcmmu V10. mrsn 13.03.2023) mm ca. m ms» URDER sncnou 443 (may or: com-vanm ACT, 1956, am RULE 9 or rm comvmm (mum zwws, 1959 PRAYING To REVIVE ma cor 39.491290}. .7" 2 THIS (LA. CGLKING GK FOR ORDERS 1% DAY,--"3HE mm mm THE FOLLOWEIG: _ V 93.2.5
.3;
Tm applicatian is filed to ‘*
pefifin,
m Court wide k%%k:4%;m.2m7,
dianfgsed the ocmpanyx ahfibertgriito the
pefiiinnms tn file 6f the petition,
in the event ‘§ ” and angle out
by petmamm have
“‘i’1’iie order passed by firm BWR
mmgrmtme made an the am? is abated
AA%ma&g¢% “gag; of 8.1.8 Act. In mm’ of ms
applzicatian 5. anoww. The order of
_ thiAs”‘£;’.o:.;i-t 143.22%? is hmaby recalled and the
‘ H ” ‘T fismian for up 23 rmtered.
V this mama’ an {.’£.€i9.2{)1{.1.
saf%..
fiuclge
8}!