High Court Karnataka High Court

Mds Nordion A Division Of Mds Inc vs The Liquidator Of The Mysore … on 9 September, 2009

Karnataka High Court
Mds Nordion A Division Of Mds Inc vs The Liquidator Of The Mysore … on 9 September, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 9"' DAY OF SEPTEMBER 2009
BEFORE:

THE HON'BLE MR. JUSTICE ANAND BYRAREDDY

COMPANY APPLICATION No. 81 OF 2009
ES
COMPANY PETITION No. 166 Of' 2001

BETWEEN:

MDS N ordion

A division ofMDS Ine,

Having its office at 447, March Road,

-Ottawa, ON, Canada KZK IX8.  APPLICANT

(By M/s AZB Partners, Advs.,_)
AND:

The Liquidiator of the
Mysore Kirloskar Limited,
(In liquidation) '
'D' Wing, 4"" floor,
Kenclriya Sadan,

Koramangala,
Bangalore -- 560 034. .. RESPONDENT

(By Shri Deepak and Jayaram, Advocates)



This Company Application is filed under Section 30 read
with Order XI Rule E4 of the Code of Civil Procedure, 1908, read

 



E\.J

with Rules 6 and 9 of the Companies (Court) Rules, "1959 to direct
the respondent to produce the documents stated in the application.

This Company Application coming on for Orders this day,
the Court made the following: -

ORDER

In View of the order passed in Company Application

No.295/2009, the present application does not survive for

consideration and is accordingly dismissed.

sd/-”

}UDGE

UV