Karnataka High Court
Mysore Divisional Industrial … vs M/S Ideal Jawa India Ltd (In … on 14 October, 2009
IN TIIE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14TH DAY OF OCTOBER,_.:2()fi9
BEFORE A" " V
THE I-IONBLE MR. .IUsTIcE_RAI\/I M' "
COMPANY APFLICATIONI-:NCf';' 573 I
COMPANY APPLICATION No}. 223 0F=.2()09-->
COMPANY PETITION Nosjzs/31, 5'/92 szuiize/92
BETWEEN: R H V
MYSORE DI\/ISIONAL:i1\IDL?:S V IIIOI§I§.F;Rs
AND GENERALUNION_ " " ' '
RERBY ,
NO. 2682,515T'_..FLOOR. "
1ST MAIN ROAD,1'.;I\/IIILIARAIIERI
NANJUNIALAOI, 1\/IAI'-JAIII.I;)Aw'AIjI"ROAD
MYSORE =--' 570OI§;I..,L: ' V ~ APPLICANT
{BY &.
I :12, ' JAWA INDIA LTD.
A. (IN LIQUIDATION), REPBY ITS
« LIQUIDATOR
,_ RAH?-JA TOWERS, M G ROAD
BANGALORE A 1.
'I'fiE INDIAN OVERSEAS BANK
" REPBY ITS MANAGING DIRECTOR
A NO. 782, ANNASALAI
CHENNAI -- 600 002. RESPONDENTS
EAR
THIS APPLICATlON IS FILED UNDER RULES 6 ‘AND 9
OF THE COMPANY (COURT) RULES 1959 PRAYINC} TO
EXTEND THE TIME TO COMPLY WITH FICE
OB-JECTIONS IN C.A. 223/09 BY GRANTING
TIME. __
THIS APPLICATION COMING ON * S
THIS DAY THE COURT MADE ‘
This application is for’ oomply
with the office objelactionsllnlllixl / in four
weeks. In the application, it
is stated that’ 1il:e’Vpape1*s”‘are” 11ii’s’p1aeed and hence the’
applicant ls the office objections.
Accepting the application is allowed.
Four we’e.l_:s’_ti’meV eiterltled for complying with the
‘obj ectuions ‘
Sfi/-3
JUDGE