Karnataka High Court
Official Liquidator vs Nil on 9 June, 2009
INTH11; Him»; c;uum’LwKA:<NA'1'A1<A A*:'aAmGA£,Q»-.-{1e.:.V_
DATES: -mas 'FI-iE 09TH DAY OF' JUNE, 2_Qi)'9 .j _
BEFCJRE
'1'm«-3 Hm~V1;s1.t+; MRS. .;us'r1<.;:;_ 15.y..T:¥;;x{s;Ai%éAi*.HNVA..L_ V A I, :'
g;..A. N <1 Li?j?J:§£;3Q;§ *
c:o?».N0;'7.,;';'»s8
_l;il;§_7FW
(}.%*'Fl(31ALLlQUiDA'!'UR V V
ATYACHED TO THE -_ v_ «V
E~{C)N"BLE Hitijfi i¥:'1?_ A£?j;~-._ _ ‘ _ ”
BANGALGRE;-35:’:_.0Gj .. ‘
“”” « flPfi.<IcflN'T
(By sii .; ii ,aA';*A1.2U{)’f £)4.L.i*§§.i\é’t§”.:g:ifvi ] :2t’. ” ”
Rcqumament under Scctgon 4<b42£bi:"S:}V.of
Act 13 dispensed with. Acooiiiiiigiy, is
disposed" of.
S3!’