..p :13 TEE HIGK eotmrr 0? xgmarmms. sq': nwamom nxrsza THIS THE 24th DAY 0? mnv, 2o;go9; '*T._V BEFORE ' H' THE HOIWBLE MRJUSTICE
commrw APPLrcA’rms Nfigéfgfog 2’Qc 9′– _
In’ % ‘
COMPAKY PETI’I’¥OK N{2.4-5/ . A ‘
BETWEEH:
The Commercial ‘Fax’–f_Jf”4:’ice:r, V. ”
(R&«::ov€Iy)«43, zzné moar,;_” ‘ 2
Reom Z’€0k1%1,7,_fxbha}-fa. §Cx?_3mp1€:x,
Karnataka S1x;m–. C13-jgaranétj BQard..B1cig,«, ‘
Flatform R€_>ad;.{* _ _ _
.. APPLKJANT”
A 1″ . ‘ {B5y~’.’s::1;8:a ?ng.{;ixaesh G.P:ati1, (3?)
Am): % .. ‘
The’ Mys0;*e”‘A§:ét:a’ie 3:: Cllemieals C0. Lté.,
ifiquifiafion)’ rsprssented by
«V éisfficiga} Liquidator,
‘ “Tii1e”1§s$1si:sT££T1z-t Ofiicia} Liquidator,
H of” Karnataka,
Govt. 0f E’nc?;’ia,
‘iyIir1_istr}; .€3f(11or;:;erata Aifafirs,
Qitgcepf ma Gificial Liquisriatcyr
I»-£i.g1:V_.{Z}ou:*t of Kmnatafigag
AA ‘ s:’i’,.»§;::z*p0ra:e Bhavazi, Ne.2é»2?,
” _?§-Eh Fleet, Ra11eja’?<)wc5m,
§§'i.Q.R(Iié1fi, Baxigalara-560 Q31. ..RESPC}§'l{)ENT
(By Sri.V.Jayamm, Adv.)
Thifi Company Appiicatian is filed 'under Ruin 1?? 0f
the Campanies (Court) Rules, 1955 praying in condone
{ha dam? of 301 days in making and filing Form fifiz and
dimcted the: ofiicial Licgzxidatcar to censidez' the tha
appficani ii: aacasréancg with iagss anti. pay ;vi1at'– i§Ve:§':1§3"':g3
tiqé ap§lica:1t–State. L" T'
Thifi application is coming on far _
the Court made the following.»
ORBER ;
Them is delay of 30TV1v”‘days ‘ii: 2 L’
The: application iS_ fi1ed VAs:=.=Eéii<j.;1Ig.._. _co¥.1bé;'{3I:1,aLt.i;t~}1 of the
same. V K . 2
" the affidavit
1113:! by ;"3oz1}n1e1*cia} Taxes
. V
"pa:'agraph5 '2 and 3 of tile
appiicatiézz '(iis€:i09;9;§5..S11f§3,cient cause and hem':»$:, the
_ s*1é:ee_r*sresVVii§ b6 Cerzdaned. The Gfiiciai iiquidater
V -.Ti_§QT'd.§}ife consider the siaim {If the applicant in
7:a:._$CQ_:*ci3:i’ca with iaw:
” CA 410/09 is; attccrdiagly aiiawad.
35/E.
Fudge
31:1′ –