COURT OF KA;RNA’l’AKA. HIGH COURT OF KAKNATAKA HIGH COURT OF l(ARNA’l’A.I(A HIGH COURT OF KAIRNATAKA HIGH COURT OF KARNALTAKA HIGH Cl
IN THE: I-IIGI-I COURT OF KARIIATAKA AT BANGALORE
DAIED @ 3″‘ OF APRIL
B’flI:U”llI’fl
Elli’ I-INCH!
um HON’BLE Mt. JUETICE M11′ .1 C
BETWEEN:
‘bi.-‘5. Paar-fie Irriia P*v’t. L%:.-};.,- = L
(In Liqn], Represented H ” T A
Ofifinl Liquidator; ; _’ I ‘
I-‘f.ig!I. (.3r_:1.;.r; 1&1
zen
Arm. …RE-SPONDEIIT
. 5.; +=…….I;-I :..-.1.»-._…-I-~ a-.-.m-n .:… 452 at’ n._-_-.-
FE’-:’: 1956 pa-ayilg for an ordur nppoirxtirnuun
nust1tor””_””_ .offiworT:mm’5 ‘I.iquum” inr1’i:>rthnhaifyaareu.’IuIg
3O.09.iI007fa7r:d fix his reummnration. raga:-dim the
Section 462(5) of the Gocmpan:’uI–Act.
flfflfi .1133’
l.’1-uu. 57-‘lug ~~
eh» £onawi::g=
Iunn-\ IJI£\II.I Inl\I\-I’II\i|Iu’H’\I Jan l!lI!’I(‘I’\ l.l£iII.l \v!IIiIH’Ll!U\l .ll’\ l!Iflfi’\ I-lfilll-I \l”.I\fI\I’1MIH’1l -II’) IXl’If’I”I I-Ilflll-I \flH\fl’IIhDI\IY -ICI IHHIOH I-IFIII-I V\lH’IVN§€iUI JO .l)In(‘}.”)
IIIIIIIII ‘I IIIII-lulinlliul-IIII uII’Iu “Eli .’u lll.!IlIlIJ-Ilnllllnl II-I.-II ‘l’.’I.” ‘I I’I’-‘I_Iiu’I.u’I4″ lI.ilI Aiclru ‘II -.i’C’.n;U-5 nun’: ‘(fin (‘ii i’–‘:-_:’: III-Infill Illtifiau
,5} .91′ the
‘3’
6
:1 ;%_ri;IIt;
Uompnniu not is aiinpazimagl – _ _ a
Company Agsplimhon is
2
L t_;|I;a 1n.;a_r1_n.;t1 t_::_:u._1.I_
‘ Liq-um- ‘ta
2. Audit report. is accepted. Auaitm
in mm. 61′ an. ordar dmd
.. $1-9?. 1″-..:.-‘……-Mar:
uu _.__w=.._ _5_<._.EZ~=3_ ".0 ._.u_..__OU _._0_I_ <¥4_F<Zfi<x u_O .5509 10.1 S_<..<_,_§o__ $0 ._E DOU 10…. 4D_<._.<ZM¢o. ".0. .E5.0..,u 1.0.1 §§<zgS_ E0 ._..EDOU :9: