Calcutta High Court High Court

Mridul Vinimay Pvt. Ltd. & Anr vs S.G. Karel & Sons Jewellers Pvt. … on 13 June, 2011

Calcutta High Court
Mridul Vinimay Pvt. Ltd. & Anr vs S.G. Karel & Sons Jewellers Pvt. … on 13 June, 2011
Author: I. P. Mukerji
                                      CA No. 551 of 2011
                                       CP NO.451 OF 2010
                                       CA NO.637 OF 2010
                                 IN THE HIGH COURT AT CALCUTTA

                                      Original Jurisdiction



                                       IN THE MATTER OF:
                                MRIDUL VINIMAY PVT. LTD. & ANR.
                                              AND
                             S.G. KAREL & SONS JEWELLERS PVT. LTD.

        BEFORE:

        The Hon'ble JUSTICE I. P. MUKERJI

Date : 13th June, 2011.

Ms. M. Bhutoria…for applicant.

The Official Liquidator appears.

The Court : This is an application for dissolution without winding up of the

transferor company. The Official Liquidator has stated in his report being Annexure ‘B’

to the application that the affairs of the transferor company have not been conducted in

a manner prejudicial to the interest of the members or to the public.

Accordingly, order is passed in terms of prayers [a] to [c] of the Judge’s Summons.

The application is thus disposed of. The applicant is directed to pay costs

assessed at 150 GMS. to the Official Liquidator.

All parties concerned are to act on a signed photocopy of this order on the usual

undertakings.

(I. P. MUKERJI, J.)
Pkd.

Asstt.Registrar[C.R.]