Karnataka High Court
Official Liquidator Of M/S I M S … vs Nil on 3 November, 2010
.
4D_"{7§fIDE-V_F 'L£;OWING:
EN THE HIGH COURT 0?' KAVR-i'{ATAKfi§';' B__A?~j.§51A.LC):~§'{'E"
DATED THIS THE 8335 DAY QE"'T-ToT.sEMEER«2o1Q5
THE HON"BLE MR.3usTz¥:ETH,NiLE,N,.AGAM:OTe+mN ms
cA:uo.780g2s10 _&T;.V;
BETWEEN: : '
s:=?:.§:':.:m. £a£é}i££f:;jEvTE:éTT@§;E¥<§%: "
M/S I M 5 ENTER»pR;sEs_-;'.TTfT:v;{;__«_ ";--..;..:MTT.T--,r2 {EN LTQN)
ATTACHED To HIGH COUFET»OF1.'KARN..<faT/3¢v.%\fj_;~
D:
E " ...RESPONDENT
' _ FILED UNDER SECTION 455(1) OF THE
CC}.MVPANIES_"=._ACT;«_ _',£.95E:, READ WITH RULE 9 OF THE
COMPANVIESV(CQURT) RULES, 1959 PRAYING TO CONDONE THE
DELAY.__OF 4. YEARS 5 MONTHS 26 DAYS IN FILING THE
PRELIMYNARY REPORT AS REQUIRED UNDER SECTION 455(1)
.D_j;.,_,QT:__THE C@Mi::..ANTEs ACT, 1955.
'T513 CA ES CQMING ON FQR CRDERS, THE COURT MADE
ORDER
” This appiication is fiked under Sectien 455(1) ef the
Técxmpanies Act, 1956 read with Rufe 9 of the Cempanéeg
é
K)
(Court) Rufes, :95? to cendone the deiey of 4 years, 5
menths and 26 days in filing the preliminary repert.
2. The expfanation in the report for ”
appears to be genuine and reasonaibie.’—.Acesr¢i4i”rfig§v!yg.x’tvhe
application is hereby aiiowed.
The deiay of 4 years, 5 and filing
the preliminary report is
The p reiimi.ne:fyf- re Sjfiza :V*e'<:«c»vv'Vrd .
meg