IN THE HIGH COURT OF’ } THIS THE 23813 DAY:;:OI+{I:)EC;EMBEI? %:2£§§)8,
BEF’9RE&’L » ‘V %
THE I~iON’BL}’3 MR. JUS’I”i’C;é’_V, E3393?
COMPANY Apgigmcariobi N«:x :’%236 OF 2003
COMPANY I~>1§r7IfIf1’I(3N,f;s1′<1:'."*97~c;£"2' 2000
BETWEEN
SR1 NADIG_G1}N13fi}_RA£}' '
S1 0 LZATEZ N;£}UI*é;VDU. 41:35::
AGEDFABOUT '2'«;"YEAR$._ ._ '
RETIRED (3_HI£;'F' GENERALMANAGER
1Ni)Us'rR1AL%%DEvE2;c)FéM"*:3Nz' BANK OF' ;NDiA
R/AT NO 1911', '18:€'H'~r:R.0ss ROAD,
MAL:LESHWA§%AM; ' BANGALORE 550 055.
… APPLICANT
A V,1~.2:; SBLUE CRYSTAL AGRG CHEMICALS LIMITED
= _1EX'_LIQUIDAT§ON
_ EEEEPBY OFFICIAL LEQUIDATOR
NO 26/2?', IZZTH FLOOR',
.. 1' " -RAHEJA TOWERS, MG. ROAD,
BANGALORE
RESPONEQENT
i:*<<
(By Szi : DE3E§3'AK 55 VJAYARAM, ADV )
THIS CA IS FILED UNDER 7312; 1C)'F..
CRIMINAL PROCEDURE CODE WW §%:U1_.Ef 9c4'<3z<*.j"1'141,§;
COMPANIES (COURT) RULES', PRAYING A To i%23cA:_L
THE WARRANT ISSUED Tc R3"IN':3.A. Ne, 67~1/('!iZ~..B'{_VV
ORDER DTD. 4. 12.08 ANJLTETC. "
'I'HIS APPLICATION CSMIPIG e'Nf1;fCiR QRDERS,
THIS DAY THE COURT, MADE 2?}-IE""EOLLOWING:
This V3_ ff1'vespondent in CA
674/2001?" 4.12.2008 directing
the isisiie' the presence 01' the
applicéimi. lcresent before court and
undertakeééetcv be'-pfesefit on 23.1.2009 the next date of
v _ ~.a1'1dA on e1I"fi1 I'ther dates of hearirig.
. of the matter, the appiication is
g al1c{vediV.eV order dated 4.12.2008 directing the issue
V' V' » against the appiicant is recalled.
sd/4
Iudg'é'
{LS3