W a A7,, g..:A.w…w ‘fill’! ..mmwmmw~. nmn uvuna ur 2-mmw»-uAn.n rswfl COURT OF KARNAYAKA H§G’ri~i C@URT OF ¥€fiRNA?AKA MGR I
” .. ‘H C
at nm men ccnm 01? KARNATAKA 2:1’ % V
DATED THIS T1-IE em DAY 01? .JANUAR*x5 T ”
BEFEHHE
Tm Harmu: HR.J’U8″1’ICE gonna =
COMPANY APPLIcA11oNj%%i%:§Io.s4i2%2096
i .Hqf_” _x ‘- ;
COMPANY PETi’r1-:>r1f
ififfllflkz , ,~.fx’
of 2602
errxcrarg j:.:§s;:9§JV:r;;i:>.%1-c~:%a;”‘*V::ar%f_” ‘
we I H’ S 4._j!:%F37£RFBgI_5’ES'”*PR1′??;TE LIMITED
AzTAc1:apIaIr3;1V ;~:~.~:;z1P;T ms} KARNATAKA
V V % . mutant
{By Sri: ‘”nsa ::::AV1§,__ Vt.:’.ff§;éial Liquidator 3
. l$P0ll!§l’
mm-«sun»
“mm comma: Apvzmnwxrm Is FILED UNIJEI-I
SECTIQN 453:1: or trim carspanzxzs (comm RULES,
@959 Am Pnszxmmnt REPORT muurxus T0 Exurzain
j”:1:’:r:1-an ma FILING mm PRELIHIRARY 332021′ BY
‘vgoun YEARS 5 I-IONTI-IS 25 mars we 455 m cm TEE
correaxzxs ACT, 1955 & PASS ORDERS FOR TAKING
THE PRELIMINARY REPORT ON RECORD.