IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 6'1" DAY OF JANUARY
BEFORE
THE HONBLE MR. JUSTICE__RA..M I' I'
COMPANY APPLICATION-;NC§;' A7:s4=
COMFANY PETITIQN N0, RS7/2I)IOV9v«-I
BETWEEN: A I I A
MR. SHASHIKANTG MANDHANCA} _
s/0 MR. GOVINDLAL MANDHANA
AGED ABOUT - I
NO.106, 3RD1vLr'xI_N1'.~ 1S'i32_BLO_CK'-. .,
2ND STAGE,..DOI§{EA._RS COI.ON.Y, 1- . "" "
BANGALoRE"55'Q,?09.I_ ~ ...APPLICANT
{BY SR1.S.rJ.:jD_,:9:i ASSOCIATES, A'E)VS.}
AND: I I
M / JAI SPECIALITY VSTARCH
* _ Nv:i);242/243, INDUSTRIAL ESTATE
V' 'SENAPATI_ BAPAT MARG
ILOWAELR9 PAFSEJI;-.[VW
MUMBAI .401?'-e--'13 RESPONDENT
(SR1. NN. Am/.)
Z THIS APPLICATION IS FILED UNDER RULE 6 & 9 OF
‘I’HE COMPANIES (COURT) RULES, 1959 R/W SECTION 4.66
I ROF.Ti’I*IE COMPANIES ACT 1956 AND SECTION 151 OF THE
“CPC PRAYING TO RECALL THE ORDER OF WINDING UP
.. ___PASSED IN COMPANY PETITION NO. 87/2009 VIDE ORDER
Igsik
DATED 16.10.2009 BY RECORDING THE SETTLEMENT OF
THE DUES.
THIS APPLICATION COMING ON FOR 0Rp.E;:iS’,-
DAY THE COURT MADE THE FOLLO’WING:
In the light of the _0rcie1k’ ~._C»1:a1;A<.3d
c.A.No.783/2009 recalling th§"'orde;.~ d.:_i_t'ed. .=1é%_iC5¥2009 VA
directing winding upthé C_d13ipa1 fiy, this"'a§5p1icati0n
does not survive for c0fisVidéré1ii0r1..Vé;;»id accordingly,
rejected.
KS