Gujarat High Court High Court

Silcotex vs Pee on 17 February, 2010

Gujarat High Court
Silcotex vs Pee on 17 February, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/3/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 3 of 2010
 

 
 
=========================================================


 

SILCOTEX
SILICONES PRIVATE LIMITED - Petitioner(s)
 

Versus
 

PEE
TEE SILK MILLS PRIVATE LIMITED - Respondent(s)
 

=========================================================
Appearance : 
MS
VAIBHAVI K PARIKH for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

 
 


 

Date
: 17/02/2010 

 

 
 
ORAL
ORDER

This
petition has been presented under Sections 433 and 434 of the
Companies Act, 1956 (the Act) seeking order of winding of the
respondent company, Pee Tee Silk Mills Private Limited in
backdrop of following averments.

2. It
is the say of the petitioner company that the petitioner had been
carrying on business since number of years with respondent and a
running account is being maintained in the Books of Accounts of the
petitioner. Respondent has failed to make payment of the outstanding
dues to the tune of Rs.2,21,609/- comprised of Rs.1,46,418/- as the
principal amount and Rs.75,191/- as interest for the goods supplied
by the petitioner to the respondent company. Accordingly
statutory notice dated 15/10/2009 was sent by the learned Advocate of
the petitioner under registered post acknowledgment due to the
respondent company which came to be served on 19/10/2009 as per
certificate issued by Postal Department on 19/11/2009. It is further
averred that despite receipt of statutory notice respondent
company has not only not replied to the statutory notice but failed
to discharge its outstanding liability.

3. After
hearing the learned Advocate for the petitioner Notice was issued on
11/01/2010 making it returnable on 09/02/2010. On 09/02/2010 the
Court recorded that as the service had been effected only on
27/01/2010 one more opportunity was granted to the respondent.
Despite such an opportunity there is no appearance on behalf of
respondent.

4. In
the circumstances it is apparent that the statutory presumption
envisaged by provisions of Section 433 and 434 of the Act read
together has arisen and the same remains unrebutted. Despite
service of notice issued by this Court respondent has failed to
appear. Hence in light of the statutory presumption which remains
unrebutted it is apparent that respondent company has failed to
either discharge its liability or make satisfactory arrangement for
discharging such liability as required by provisions of the Act.
Hence Admit.

5. Publication
of notice is deferred leaving it open to the petitioner to effect
service of this order of admission.

6. Matter
to come up on 09/03/2010.

(D.A.Mehta,
J.)

sompura

   

Top