Karnataka High Court
M/S Betala Associates vs The Ofificial Liquidator Of The … on 28 January, 2009
IN THE HIGH"COURT GP KARNATAKA AT BANGALQ
DATED mars THE 28" DAY 0? JANUARY'2é8§Qrg
BEFORE
IHE.H0N'BLE.MR.J0sTIcE.MaaaN;3HANTAfiA$o&9AR"a
c.A.Nb.13/20g§f"
CO.P.Nb-{§{2001.
BETWEEN
_.--.._._..._..--._.
M/S BETALA ASSOCIATES f V ~,.=
REPRESENTED BY ITS 9ReER:EToR'
SMT NIRMALA$BE?ALA*'"*E*<~--=
NO.85pHII5STAGEk_I; EHASE»
WEST OF CHORD.RGAa'=.= " '
MAHALAxMIPwRAM_'_"
BANGALQRE~5éo 085'
... APPLICANT
(BY SR: C N.KEégavAfMuRTHy, KLK LAW ASSTS)
" «THE OFFICIAL LIQUIDATOR OF:
'.'THEwMYsG3E ACETATE AND CHEMICALS
'ace LIMITED {IN LIQUIDATION}
'.H:GH_couRT OF KARNATAKA
BANGALORE, CORPORATE BHAVAN
._ No3.25*27, 12"'ELooR
"EVRAHEJA TOWERS, M.G.ROAD
E" _BANGALORE~56G 001 .. RESPONDENT
»_REL “gay SRI DEEPAK & v JAYARAM, ADVOCATES)
THIS COMPANY APPLICATION FILED UNDER RULE
;ul77 OF THE COMPANIES {COURT} RULES, 1959,
W373”? §-I”‘”i?EW aamwmmmvm um ;m…mm.m =–w~ —