\'1i\%*"«':'"?
.;f 5% V I9? ' -- .. V x [
" ~ ~ *
} ' '
nu THE HIGH COURT 0}? KARNATAx:;;};r
BATED THIS mi 213? ,:;vA:xf* GE' V;2é§3$% 1
THE HOIWBLE MR. 3{§é§frzc%E§;:~:§A;*§:2 BA xf1éé.REm?
gggg;;a§¥ 3%.; :3 afizerxs
A-I, F£rst.i+'§:x§;?-'3'«V._
Ch§_g;g Esgeiaég; _ ' '
yew 1€§3''i}é§R_ ' ' ' »
ggystni. S.-}f;§:.B_;§1;é@'
SMEC (1::$;.&ia§:§{%i*~*:~i~.::vs§%;e 1; L
PETITIGEQER
%% é*B.K%%:n£wg$ua¢:u;¢'Primgc Lizzzfiécd
4u%:;<2;r1z£:d 91%:
. Arcade:
3 T5, Saégrflfir Chanam Read-
' "Ska-%;éhadi*ipura.m
Eazggaiere-5&0 023' RESPf}'NB'EE"-$1?
{'2.ss§<3aden£ is Sérveé)
¢¢a$¢
'§'E'z§s rC'::smp-zmy Peiiiiasn £3 féiesd zsmiar Secééen é$33(I','v{<:},
--'333(i}(E), 434 and ==13§{})(§) :3? E136 Qumpzmizas Act, E§§6, praying
<2
above pxincip-.53 amouni, a further sum 01'
accrued £531 20.03.2036 {awards inierféiéi ai . 3&1"! b
acxxruni uf Elie delayed payments. It
pciiiiunar had issued a sEa£z:iury'iz¢;{ii.:c as :=;1:£. _g~'§jmé:xLii::-F . Even
upon Iexzeipi uf mjiictz, ack.§§§}v\¥iédged, the
' respunden£«Cump:.my has make paymeni
within 21 days. fhafihc prcscrzi peiition is
fiicd.
33.3
havirzg been served with ihe
nutice V ihifi" fisiiiitfin 'i3aS" remasim-3d absent, Thereafter, the
V. ha-wing..'bm:n Afiiiiiiiitcti an: on 2'}'.7.2G0'7? the petitioner was
-=:;;».'*.~z£ an adver£iscmei3i in "The Hindu", Efigiish
_ D'a§iy'<«un gr?' 17.8.2007 and the pciiiiunttr having complied
.4 " 'T ihez(3rL;i£:r uf this Coari, by its order dated 25.10.2€}0?, while
endorsed the cuznpliance, found that the samt: was
T "'-- :dé{'eciive, in Lhai, the addrcss tef the Cuunscfi fur the respondent
had been umiiiad and hence, the petitioner was rc;:-directed in take
4
and a fresh nu-[ice in “The Hindu”, English Dailgfun
15.112007.
4. The pctiiiones’, fi1it$I’¢3aflt3f’, Inga»; ;
publicafiun as regards E 2007,
which is found {(3 be in and he-nee, Ebert:
is dut: s;t3mp3ian§>e:_.: lhai that
was an t4’i*xe__ upon a siaitimry
notice i:s?5:i6(i’::1f1d::r S%c§id1:.433{é),”‘i§3éV Izcspondtsni having faiied to
pay lht: hm: requircd undm” {he A:::i, the
V. “€x):}i»1;’#i1§%IL’A
peiiiigntgr haS i:*a;ide.V{:ui a for wiriciingtxp if the rtsspundeni
.’ . h the fulkawing order is passed:
AA , _ (1 ‘Thu petition is afiowcd.
Tilt: re5:ip0nden&–C0mpany is ziirecieei to be woundeup
andar {he provisitms of this Companies Act, 1956.
Q
‘The mag’, English Daily, Bangafoitz e£t;i§gJ:?*jkkk::;~g
beforefifl’ Deoember2003.
The peiiiim siands (§SfK}S€{§–(3{TE£<)(:{:tf{§1!}gi)!. A. 1 V
m?