High Court Karnataka High Court

M/S Freudenberg And Vilene … vs M/S Next Fashion Creators Pvt Ltd on 18 December, 2008

Karnataka High Court
M/S Freudenberg And Vilene … vs M/S Next Fashion Creators Pvt Ltd on 18 December, 2008
Author: Anand Byrareddy
{N THE HIGH COURT OF KARNATAKA AT BAN(}£::;ORE

DATED THIS THE 1 8 "'~ RAY OF D}3CEMBE§R,_" k  % 

BEFORE:

THE HGN"BL}?, MR. JUSTZCE Ammn BYR;§:§}:13~3%3§k    A
COMPANY PETFTION No.13c¥  

BETWEEN :

M95. Frezzdenbcrg and Viiene
Intznnatienal Limited

A uonzpaizy r't:gi3£tc:*§;d- .uni.'i£cr  -  
Law of Hong Ki;mg,;5i1'a_r2ing.itS. _,  V
Head Ofiiec xiii 35,51,T.§{3:}*#;tI"{:f;$'IiVI€$lf " V_ " 
828 Chaung Shawég; R-caad  ~  
    V
Represefl_ted._ ':33; its':1u%1§*3a:$:2%s1£1'€s:ted
Purwcr of 'Atiomey  < .. __  ». . ' ..--~

Mr. R.3m€'.*S§i*  " . . . PETETIQNER

 _ {By  Law A§::.%;=e:i;;§¢$,, Ad \s:wai.r::s)

 Next Faeiigitgiz Creaiurs

' _ Privaia Limiieai'
   C0!'fl{;5éi:'i}'f mgisifirui umicr
' _ 4  the C§:m;:$'n§es A31, 1956
  VH_2:*:infg"A_«ii:: Regisittrmi Office ai
u  .[j_~13§.!'2,"$m Bigck, Kgtamangaia
  inammaz Main Road
" 3anga3um...56a 995  R}:"ZS?{}}~¥DEN'i'

{By Shri. Shyam Kaunziizxjga, Advu-uaie)

***$=iE

2



In?

'?his Company Ptsiiiiun is filed Eifidtil" Seciiun 433 (e)";md (E)
of the Cuxnpaniex Act, 395:5, praying £hai fur the: rt:a:¢§5rs:;.f"L'5§:éii§:d

therein this H0n'¥:a§e Court may be pieased  f'£1<a:_?e:*} 

company MES. Ntaxi Fashfign Creaigffi Px3£._--"1;i{.{:,~..:£i'2*§dc{ a 

pmvision mag Cerapanétss Aci, :9sa, 

Tifis peiiiitm having b¢:e::T_}§€::;.§r:§ am? re:s€r*§§~{§wV.:;s:v;2dH;=:;1rr:ing.V"

ma fur pmmtaumzcmeni Bf orders i%§4is.§£a:..g? £§}é'CL;§£zi"'£ 4.§§'§fi'.r"61"€d {his
f¢_}i§0wi:3g:- V' V 'A ' V H H

--o-o--pa-u.ugu-u-n-u

ihe bu:~:i'ne:§:; uf  ":.:__vc:psp§ying nun-wuvaia inittrliifiiigs.

The pgfiiiiefléfi fwa$V'v--_acw._cpi--ihg {E26 cunsignmezfis 3:26 masking

 V' "mi f§;,'i.9t.3"-':!'fii-3,s'é"~?~,iZ'}iZ;ii7:'e'!" i;h:$ief:'1'ii~i gfcaniraci. The ,i.i£ie)nar had shin id
. 5 %  PE 913%

21€§i}f&é${:t? €§22.,:'%ixiiérifiaizzgs of the vaiue sf U83 2«'£,263.=-=='- is £516:

  wsfitgndegiafififiaipany. The: re:sp0fid¢r:i.~C§3§npany havirig

 :é.¥:,p;sf::ss:e(§--- ihai 33:: ozsisianding payment was tieiaytzd ziat: {:3

 -_'i¥§f§ViVfX[I:t§Li3{6£§ bméineszc E033 ami smighi fast at r2":£3ni¥:'3 iimc, {ha

 "péiiiionizrr exprassad its éispiaasum £2; extend iime? bni however,

agreaeé it} give: suflitsiefii iirut: £23 £376 mgpondeni-Cumpany

E



~ 3
zxizmgwith paymerzi £ern1s in insiaflmtsnis. Tha {arms sei 12i:..§ wtisrt:

cunfinned by ihc: l"€'S[X}I!{3§:fii-C{}fi'}{,}'¢i§}y anti 

Compazzy agrtraad far 3 53.33 _3cii}e:*:1cni  

Nuvtnzbcr 2392. Haws-.,-écr, ihis  :§:;_:,u :;a

cc-ndiiiuzz that in {he ssveni 0fV.i1£;n-p'¢§}é'm£é11i {3{'[fi*:-;:. 

amount wifiiein iht: siipuhisci iii; (ii:~;T£:":;::_VV1:1i'  wtmid
be wifizdmwn. Tht)t:gi:...V:$t:v€mi;Vj_  Wtéftfi ffiififli in iht:
mspoixdaniflummny, ihi;!ri:"»'vé,£$i1e:«_':f§:;§§§%,  naiscssitaied the

pcii£iune:~Cmnp*§ii':3;"w-__£::: _   Ittgai nuiice --- Annexurt:«F

wi£§1dmwi:"§7g.ih€_k:i*§;'3':sV$§:i'  and citrznanding imlmsdiaie payrzxezzi

 A wii}f:i;§.:.si:x%'<::: days}  _____ 

A  , '  to an agreemisni reamheti beéwean the have

:€£'«t3:fAivi7£3£1Ili;f§?.-§"V;.§"t?.i3f":;;.i€;%iflphfiflfl, £3116 r<;::;§K:§3dttni«Cun3pany pmgxmed £43

' mai(é' 3; §1;1a9i4 Vseti}ez31ent sf USES 15603 against. iha zytrfstanéizzg

 "V~ e*:IAi;1€§ikz1fE  158$ 24218 with interest which was accepieé £332' fiie

'  péiéiiunar on the comiiiiun fixai ihfi {Eng} paytazczzi wifl be mack an

S



L33" wihm 16.30.3003. In View of $336 au11«pay1ne;:i_.é§f

iinw, {he seiilemcni proposai was wiiiidrgwn.

E9311 fimugh ihcre: was Gt.}2'§3_'iff}'§éif'i{}1'i"éIIId a§:}é13";:3i2&z's'v;:<_¥g':%;:z:é;3:t:t";'i"'V 

cf the debt by iht: respondezzi-Ci3f§2;;§a::_y; mé 'p.:aj;2:'3'eni':;ae=ai3 made'
333366, 2: itsgai liiéiififi 22.2; 63 {5%$ag;%:d §;::iR}i;3:_'S€€;§.i_:3Ii ai34{§){3} U? Sm
Cvmpanics 2'-'xvi, E356 (hcar$§.:";gs;{3.<:é:% rfgiiérfigd; as £325 'Ad'; fur

brizvéiy) was §$&§'i,iE3£.§::3{i).'~_flit?"  caifézéig {span ihc

resp«z3:;des1iiéCu:}j;3a:nj£fi-Iii; ;:$§§;j;{';z:E3 §32¥.€_fMof£'L"l§.1{_}i:¥§¥S <3:zi3£.amd§ng, U1: Casi
sf ihr: iczgizi nzzsiiw af2:}i§'~a sz:;"f:~»;;.{~"R:~;.i,G{3,G8G§«- iuwarés Eitlziiéattzd

iizmragritsg for 'fi"E~"'."}bhVIL3(.7[jii€)I) is Habit: to be aiiowcd.
'A ' 2  A;§¢A:;1:'i':ngI_y, I pass the fiailowing :-

ORDER

.. 1. T}1eC¢.)m;:>any Peiitiurx is alhjwed. .
V’ :lME3<T FA:€Hsvr~z CKEIHMS. '?ae3vMz2 °C1"MI"'1'
{ii} Thai. 1116 res;x3ndt=;nt–Cump2my, 's Fr'e'L{d'v!r1'h'tfJg Md
PA/half ' ,
Wzféflt , bc wound up by this

;t V":"L?/ Cmtat 6%-Ka1.i.5s.» c9.e:.«C1.uL E-/-200?,

EN ~ VAN P» A 5.4:. '

J-

E F25-Tb H’Ev’m;§E;

flmaw mas’.

(iii)

(iv)

Couri under the provisiuns 01′ the Co;’13pa;:i:;s

1956.

The Ofliciai Liquidator, mm she:1s%q.;i;:mg;9r%L%sgg

com I: aft3rcsaid;TVf0rlhwVi:1i:..'(aka 5}] that.
9*’ 3′ . V . -. 5..

property and gflbcis
The Oflhzial Ligueaagogek;s.g::%g.ggm,3 st’3’d}6d tap}: at
the uric: to _£}V;vc: by pnspajcf

r:1:g§Si¢;r6d–§_}o${-.._V—-..__ .

‘”p*t:jEi’ié.¢_.Tii”1¢t: ‘shall advtriisc wiihin fourteen

A “‘ci,-‘.;.1y’.~;vf1*V¢V3:r’:_:z.’2i?VrAize; at notice in {Int prescribed furrn of

V the rf1a3.:I.i¢1fiv_g GI’ this Ofiitzfii’ in um: issue of ‘The Hindu’,

.. ‘ A .1:3:a§i’g’ai_:>rc ediiitan.

* . % “(w) V’

{be pciitioncr ghaii [He .3 Uififiifiifid copy (If this

ofiier with $311: Rcgishrar of Companies within uric

( vii}

month from the date ofreccipi of this ordsr.
The pcliiicsmsr shafl deposit a sum cf Rs.I5,GCrG.§–

wiih iht: Clfiiciai Liqttidaior as iniiia! dqixasii {awards

‘-3

<::~;f–*3l"1st-.15 to be incurred fur windi!2g'tii3 of 1

company. .

$13′