TN THE HIGH COURT OF KARNATAKA AT 13,:%;i*£.(73gt;'5,\'1;'C),I,{.E
DATED THIS THE 17?" DAY OF SEPTEMAB:El§'A*20OA9 T F: " A
BEFORE;
THE HON'BLE MR. JUSTTOE AN AND,B'1',I§z§X.RED.$YV
COMPANY APET1T1g_N;No;,,1L%35 OE C;?..Q09,f§
BETWEEN: ' ' ", V
M/s.N3g Interiors,» , " H
No.83, "Nisa EnC1'a,Vf:" 2'?f'I~"1o.r§.r,
M.M.ROad, ~ ~ , A
Fraser T0wn, "VJj_.. H
Banga1Orewf$60'0O5,V,"»_ ' O
Reprser1ted__b4'y,,its' PrO;:>rietOr._ -D V' "
Shri.G.Surya"narayana. PETITIONER
._ A" 'V " ,(B3'v-',,S'ii1ri,_,-X:/.3.Sidtt'éra'D3aiah, Advocate)
"
Mfls.'PVI0htis'fi:;néE1'C0mp1ex Private Limited,
M0t'i'sha:.Ti En'terp1'ises,
.4 2_,A_mOeba Entertainment Centre,
. End, 6m and 7m Floor,
M.G.ROad,
Manga10rew575 003,
Represented by its Managing Director
" Mr.S.M.Arshad. RESPONDENT
8
This Company Petition is fileciiiiiiitiet’ SectionA943—I3p{.ei);:iofi.theA i
Companies Act, .1956, Read with Rules and 1’1. ofthe
(Court) Rules 1959, praying toppwind up the Resp.oiid,e’nt/CC§nipan’y,.
namely, M/s. Mohtisham Complexes Private Lirriiteéi/MoIiitishai*ri
Enterprises, Mohtisharn Amoeba Eiztertainmenti Centre, under the
Companies Act, 1956 an<:i.etc., ii
This Company Petitio_n'co-ming on-.feri'0rders this day, the
Court made the foilowing: vvvv
Siricepiithei petitiiiorti"'i-sjifiled without compiying with the
m.an(j§atory req1,iire_{t1ent of issuing a statutory notice under Section
of the«Coii'tipanies Act, 1956, the petition is not maintainable.
" ._ of the Counsei that the notice has, in fact,
j beeniiiispsiiedito a company, which is an enterprise and which is pan:
ii of the company with which the petitioner had
A transaction, is not tenable.
“é
Hence, the petition is disposed of as nQt3V__r’r1a’i=:itai_habIei.V
Liberty is reserved to the petiti0ne_1j…tQ__ init_ia”te”
compiiance with law.
{IV