1
S.B. Company Petition No.4/2003
National Housing Bank vs. Samrat Housing Finance Company Ltd.
S.B. Company Petition No.4/2003
National Housing Bank
vs.
Samrat Housing Finance Company Ltd.
Date : 12.5.2009
HON'BLE MR. PRAKASH TATIA, J.
None present for the petitioner.
– – – – –
None present for the petitioner.
This company petition has been filed on 25.1.2003.
This Court on 19.2.2008 directed the petitioner to file
an affidavit with regard to latest position of Samrat
Housing Finance Company Ltd. having its registered
office at Samrat Bhawan, Jawar Khana Road, Nai Sarak,
Jodhpur and having its administrative and head office
at Dev Shakti Apartments, Kapdi Pole, Raopura, Baroda
(Gujarat). Notice for information was given to the
Registrar of Companies, Rajasthan, Jaipur asking
whether any action has been taken at his own level
2
S.B. Company Petition No.4/2003
National Housing Bank vs. Samrat Housing Finance Company Ltd.
against the said company.
The matter was thereafter adjourned for several
occasions. On 10.2.2009, this Court passed a detailed
order. Learned counsel for the petitioner submitted
that the petitioner could not get any information about
the bank account of the respondent Samrat Housing
Finance Ltd., etc. or its financial statement. However,
case under Sections 420, 406 and 120B is pending
against the directors of the company. This Court
directed to publish the advertisement as per Rule 24 of
the Rules of 1959. Said order dated 10.2.2009 was not
complied with and time was sought on 24.3.2009. Then
last opportunity was granted looking to the fact that
the matter is pending since last 6 years.
However, notice yet has not been filed for
publication. It appears that the petitioner company
lost interest in the company petition. Therefore, this
company petition is dismissed for non-prosecution.
(PRAKASH TATIA), J.
S.Phophaliya