W Ti-:’i:”‘. E-IEGH 336% G5’ ‘:’u’#’u.’u”c’i.;s”.r’u’.%’;’.”-‘u’£’u”% AT BA!’i.’€.”m.u” “RE
nwmn 13:» mi? 017* ff’
BEFORE A _ H
THE HOWBLE Mr. JlJEfl’ICE {
nnumnw Awr.InA1′?diI’fie.v1-Q7; j”
nmwnnm
Manage. National page: MHIL % % –
Colony’: Eu-enapioyefi .
Behg1fln–_..5?_1’fi0&. I :
Rcpumbdhgim ii.
\.1’4.-.-¢:9;1~.;…….’i’w=s=r3V*-f.r.~.
A f+.r’.*rm:-f}{ «.,_ fi.ti9\r.’j
_ Liqfiifinhur at
V f fiafinnni ‘Paper mun
‘V _ {In Ban] Atlnohad to
= A ‘ fi1aut*t,’%of Karnnhkn
..l.l1’I. ‘|’.M.,…-m -II-|a:II’I’|rn nndnfig’
~:I–” I-‘..i.I.i1’l-_l\:I-J9’ Knnnasoguu
_ _B%a1ore-34. …Rti-.”°**ru’m”‘-r
3 = Daapa.l:_ ,Adv. for 01.)
‘I’hhCAinfl1adunderRule6and9ofthe»
Companies (Court) fiufiao, 11735?! praying’ in oonnicier the
execuiae tho nwauazy uh dad: in ‘ wur ailm-
feufifnfyt 6f the sale mama”–“W”-a”-*wu as ma kw ……… …_,
this ‘E-is—::i”:i * mm ‘-37 % ar:.’..=.- d.-…… .’?.O.’.7.9!.|€.|4
interest ofjuatioe and equity.
11;; GA ggggigzg on 53- at-dun thi thy,
L
nu-r
company Application.
Application in
self-
j-~—-‘
Iudqe