IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATES THIS THE 339 DAY OF MARCH 20 BEFORE THE HONBLE MRJUSTICE H N NAGAMCg:12m :)A'S'% C3.A.124/201()iN C.A,.68..QFf2{§'1VO': I BETWEEN: SHREE RENUKA SUGARS L;M'1*zfED, V _ A COMPANY INCORFORATED '"ma':mR 'I'"I-i.E ~ -' COMPANIES AC1', 1955, HAVI1'rJ_G_AITS REGISTERED oF$1cE'_A3§ BC) 105'--, HAVELOCK ROAD, CAN-'T'O-NhiE3SIT, BELGAUM, KARNATAKA, ;-ND;A',' : ' Rgwru, BY ITSMANAGER " coapajaafi"[;%aFF£§iRs,.V§;4R, RAMESH H. PATIL. " V % ...APPLICANT (BY 34/ I$2§RTRmGE ~ADIVOCA'?E) .. RESPONDENT
__ ‘I’his’v’L:’:;s}:§piica_tion is filed under 3136.39} of the
C<}Ii2.pa;t3;iC'z:;° Act, 3.956 R/W Rule 9 of the Companies
' {Court} E13163, 1959 with 3 prayer ta: order for re~fix3:ng
" V? Venue and date for the meetings of the equity
_"s:§:;s;::'f¢:ho1€1ers, secured craditers e¥.:::.,
This appfimtion cemmg on for asrders this day,
" "the court made the foflowmg:
/:7”»””’
K,/
€3R§3E£
‘§’%2é:$ app§§<:2:%i:i<§2": E3 fiifiii _i'*e:<;.:;4€:$E.§:":g Eta V _f:j€$.E1
iiatéi fax' papa? ;;}1..1E3§3;{::a€i§2;
2» E 523:3 c<}:"1¥i§T:{:ed §.}:§' ¥:,%'i"é._<:;:§}§:'az3:}:a2i;i:::g:};-.2 g%i§€:'f:"%_i1 *€h€:
x{f}_ffi{i3V§§, acii’::,’% %.¢:”:2:§2:§.»*e2’%_:-ii. izjgf –.iE:is {::€}m*”€ £233
}.§.Q,2(}2{}w
Thé ‘:§:’,s_~;’..”;ff.ii;§i:1?:§1f%{;’fi.”:. f-Eg”.h§}f’€?§§’.;}€§”§Ri§i€3(§ E78 fake: Gut
a{i¥€I?.;§S€’§2§ ‘ Tha
§”§in{i:m:”A_;a:*:i§ E:/2. §£2::i”z:’;a:.’a;§§’–,,§§gi2i}}-‘ in “§{a1″2§’::§{ia Ryezéééza’ {>21
gr %;a:3€”{:>i%f: _§”:;%§::g §%:<:": {Eats {sf %';§:§::"ir:g:
" '~ .3 3 A ' —- ~ "
.§i;i:§;{§:*€’1?i.::g§;}g {E18 3.p;f}};ja<:a%é<:s::; is <§§S;3::~$s:{§ 9%'.
Sd/*
EUDGE