High Court Karnataka High Court

Trrs Imaging Limited vs Nil on 17 April, 2008

Karnataka High Court
Trrs Imaging Limited vs Nil on 17 April, 2008
Author: Ajit J Gunjal


IN THE HIGH comm’ OF KARNATAKA AT

DATED THIS THE 17% DAY»0F4AP3;§ILv & ‘

uzmmxr: * % %

THE HONBLE MR.

COMPANY APPL1cAgrI€§N H9278
COMPANY

BETWEEN

TRRS hnag;;g:iL§mit>efi,w”TA%V’A .%
No.30; Hastfif. %
Road, 330.} …APPLICANT

(By KS1.-i ;A.1I§.i::ra__ 2 1:,’ Aéiv. ibr
‘ ~ Partners, Advs.)

. . .RESPONDEN’I’

8ri.Na.gcshwarappa, case for 1200,
Sri.Dcepak, Adv. for OL)

This company application is filed under Rule 9 of

“the Companies (Court) Rules, 1959, praying that this
” Horfble Court may be pleased to condone the delay of 4

monthsand lfldaysinfilingthc ccrtrificd copy ofthc
decree along with Form R031 with the Registrar of
Companies in Karnataka in the intcrast of Justice and
Equity.

-2-

This company application coming on ”
this day. the Court made the following’ ‘ ~ ” :_.

There is a delay in the

2. Cause snomrn is filing is
condoned. V
C. . .

fidli
hdqe”