C.P. Nos. 69 and 242 of 2003, C.P. No.60 of 2007                                 -1-
           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH
                                  Company Petition No.69 of 2003
                                  Date of decision: 14 .01.2009
Sushma Devi and others                                  .............. Petitioners
                                     Vs.
M/s Golden Land Development (India) Ltd.                .............Respondents
2. Company Petition No.242 of 2003
Vijay Kumar A. Patel and others …………..Petitioners
Vs.
M/s Golden Land Development (India) Ltd. ………..Respondents
3. Company Petition No.60 of 2007
Kesari Devi and Ors. …………..Petitioners
Vs.
M/s Golden Land Development (India) Ltd. ………..Respondents
Present: Mr. Karamdeep Cheema, Advocate.
in C.P. No.69 of 2003 for the petitioners.
 Mr. Shashi Kant Gade, Advocate
in C.P. No.242 of 2003
Mr. Hari Om Sharma, Advocate.
for respondent.
CORAM: HON’BLE MR. JUSTICE K. KANNAN
1. Whether Reporters of local papers may be allowed to see the
judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest ?
-.-
K.KANNAN, J
1. This common order shall dispose of the C.P. No.69 of 2003, C.P.
No.242 of 2003 and C.P. No.60 of 2007 altogether. Vide order dated
13.03.2008, this Court was pleased to observe that the respondent-Company
C.P. Nos. 69 and 242 of 2003, C.P. No.60 of 2007 -2-
namely M/s Golden Land Development (India) Ltd. was unable to pay its
debts and directed the fact of admission of the application for winding up to
be published in “Indian Express (English)”, “Dainik Bhaskar (Hindi)” and
Official Gazette of Punjab Government at least 14 days before the next date
of hearing and listed the cases on 15.05.2008. The publications, in the
meanwhile, as ordered by the Court have also been effected. It is
represented on behalf of the company that it had no objection to a direction
being given for winding up. All the objections in the respective applications
filed at the instance of the petitioners for winding up are ordered as prayed
for.
2. The order passed by this Court shall be communicated to the
Official Liquidator and the Registrar of Companies within a period of two
weeks from the date of passing of the order. The petitioner is further
directed to file before the Registrar of Companies certified copy of the order
within 30 days from the making of this order.
3. The Official Liquidator shall take charge of the assets of the
company and administer the same as per procedure prescribed under the
Companies Act. It shall be duty of the Ex-Directors of the Company to
make out a concurrent Company’s Statement of Affairs and to attend the
Official Liquidator at such time and place, as he may fix and to give him
information that he may require.
4. The order directing winding up of the Company shall be
published in one issue of “Indian Express”, Dainik Bhaskar (Hindi) and
Official Gazette of Punjab Government within 14 days from the date of
making of the order. Copy of this order be placed on record on C.P. No.242
of 2003 and C.P. No.60 of 2007.
 (K. KANNAN)
JUDGE
January 14, 2009
C.P. Nos. 69 and 242 of 2003, C.P. No.60 of 2007 -3-
Pankaj*