IN THE HIGH COURT OF KARNATAKA AT BANGALOwRE««..E_E'~v« _
DATED THIS THE 29"' DAY OF SI'EPTEMBER,_'2IV'.:)HI(')':'
BEFORE
THE HON'BLE MR. JUSTICE H.N. 1§I';AGZ§Nii(3H23I.N'I)r}\.§
BETWEEN :
COMPANY PETITIONENQ. 1II'9,'2aO09_
M/S. MRESULT SERVICES ~
PRIVATE LIMITED
504~«506,5THFLOOR, I
WEST WING, RAHEIAff'OW';ERS ~
26~27,MGROA_D - I
BANGALORE -5560,-00.1 I
REP. BY ITS DVIREC'l'0R:__ R. "
MR. MOHAN NAII-C; ... PETITIONER
(BY Sri. ADITYA« SOI~IDII.1;._AD.\f.)<«
AND:
AM./S.» RAN VEI.,AEC'FR:ONICS
(IND.IA}_H.I.I1\I{'FED, EEGD. OFFICE
"vEN;;ON'HO'GSE'i;,2:No. 69
v_ "*-=*III CROSS, CUBBONPET
BANGALORE: 560 002
.1.'-:A:V ' P'L' BY ITS MANAGING
, ._DIRECTO.R. RESPONDENT
(35; SE. NI G IAVEED AHMED KHAN &
= SBYRARPA, ADVS.)
§ V»./v\
THIS COMPANY PETITION IS FILED UNDER sEC_TION,_H._
43mg) AND (D luau) warn SECTKNY 4%: OR THE: 4,
COMPANIES ACT, 1956, WITH A PRAYER TO WINl_)_=?...JP
RESPONDENT COMPANY AND ETC.
THIS PETITION COMING ON ;:'o"R'"H5A.R1NIO:_':
DAY, THE COURT PASSED THE FOLLOWI1\§,'(_:3";'~
0RDER}_
In this petition filed under Section the iCornipanies
Act, I956 the petitioner is praying for respondent
-Company. A' it A it C
2. under an agreement of
lease dated A they have taken on lease
the premisea beari'Hgp.iNo, '26:2_"i[i§dahatma Gandhi Road, Bangalore
:_,:'and,_a1sOi,,,tii1e ;fi1:rrIi.tI.Ire iar1d"fi'xtures. Under a separate agreement for
secuprity ».;ia:ia:d1:,,24.12.2004 the respondent Company has
i it'v...v.,received_ar1d ac;i<iniovY;1edged the security deposit of Rs.18,26,000/--
.. from the petitioner Company.
The respondent Company in its reply dated 26.06.2009 denied7tlhe._V
liability to refund the security deposit. The respondent
contends that the lease in favour of the petitioner Cornpanyi isiinot
terminated. The petitioner Company has not re-t11rr}ed--..tlie.lfurniture so
leased to them and therefore the question of refuizdinge.thegiecurity
deposit will not arise. Therefore the petiti'oner.is before.-.this Court in
this petition.
5. Heard argi.apments__.on, uotli _th€_§li(f.3 llandmplerused the entire
petition papers.
6. The respondent Company was the owner of premises and
furniture in question is not --dis'p.1__it'e."Further it is not in dispute that
under a lease deedV..ida'teid 122.2004 as per Annexure A the
'respondent Coinpiany leased the premises and furniture on rental
basis lto.*t.he »;5eti,tio1i.e:.--1~' Further it is not in dispute that under an
liil'liia3reemeii«t of'v___sec-uiiity deposit dated 24.12.2004 as per Annexure B
if "i:v".r'espondent Conipany acknowledged the receipt of security deposit
/,7 'NA
of Rs.l8,26,000/--. .lt is also not in dispute that the secured creditor
by name Tarnilnadu Industrial Investment Corporation Limited.
invoked the provisions of State Financial Corporations AC_C"éi11d.'uso.1§d'i. ;. it '
the leased premises and furniture in a public auction invfa..V:(i)'l1vF the
petitioner Company. Thus by operation of law tiheiieaise hetweenlthe ;, at
petitioner and respondent Company carrie tolbev_iterminate'dy::
also the finding of this Court in its dated l)"i'.whi1e
admitting this petition. Thereiore' thecontention.:of__the respondent
Company that the lease._betwe:enVth_e:'par--ties_isi"riot':ie.:'niinated is not
acceptable to me.
7. Learned icouiisell'aforiiiie respondent Company further
contendsihat what was"-mortgaged in favour of the secured creditor --
lTan;ilr1'adu Invdtilstriaiv Investment Corporation Limited was only the
_ V premiseishi hy way of deposit of title deeds and not the
furniture.' It seen from the record that the petitioner Company
vvith the rejoinder filed a search report by the Company
___Se'creiéary as per Annexure P. This report specifies that there was a
/W/\
9
10. For the reasons stated above, the foilowing;
II.
III.
EV.
ORDER
The petition is hereby allowed.
The respondent Company is hereby order:ed'<to_~
wound up.
The Official Liquidator is appointed.asialsiirgiiidatorsof 7
the respondent Company’.
Petitioner Company shall idepositua sum RS.2f)’i,000/–
with the Official –Iiir;uid;atori_ ineehtiiep initial winding
up expenses. _ V
hi-Petiitioner’ take out advertisement of this
oiaeif in Vonei’ediii.ioin of ‘VIJAY TIMES’ English
I_i\E’ewspapervandv’SANJEVANI” Kannada Newspaper
Vii
,i,__WiI*hini”fourteen days from the date of receipt of copy
ioi”.ti’I’i1’§si..i’)rder.
.. Petiitioner Company to serve certified copy of this
order with the Registrar of Companies within thirty
/7″”
‘t
E0
days from the date of receipt of copy of this order.
Ordered accordingly.
Sd/-.
LRS/30092010.
Judge Q