Karnataka High Court
Selco Solar Light Private Limited vs Nil on 20 March, 2008
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 20th DAY OF MARCH 2oQ8" ~
BEFORE
COMPANY PETITION:V:'jN.(';)_.
B-ET'WEEN :
SELCO Solar Light' _ -
Pzivatc
Registered Oflicis " ' -. 9 .
N.-..7'42, 15¢ L _
em
Bangalore -- 560T{.378'.?V_ _ -- ...APPLICAN'I'
(By Sr1.Saii'P.J§$hfig"s§:dv;"'
1.: kg: rs.--_n-r -r _._;._1' ,1 ;*J..__ 1
. _ ~ AA ; L'1_I'his"' company application is filed under Rule 9 of
" fitic.V('xn7npa11ics (Court) Ruics, 1959 praying that this
V. ._ H0n__'bie Court may be: pleased tocondone the delay of 5
'-----._day§s in out the "paper publication in "The
'VI.l'3'1-'-it-I11" manta csanann an tli-nnnforl Hm thin Hnnflnln ("nIu~I' in
g1.1.u.J. u_y uni:
' v [the interest of Justice and Equity.
\-ILL JIKIVIEI WWI R53 \II.l\r\Oln\l\l l.I\lll lJL\r \.J\JI.«LI.|u lull
This company application coming on for mders,
1- £3 rlnv 1-ha», ('A1 11- mar';-_, t_hg
I
wall. was', , unaw Vurnrmnun --
ORDER
Cause shown is accepted. The..d¢lay.V K V’
out the paper publication is ”
2; company Appucauon sm.as of
accordingly.
Sd/__
Judge
BPS