High Court Karnataka High Court

Official Liquidator Of M/S … vs Athmananda M S on 18 June, 2009

Karnataka High Court
Official Liquidator Of M/S … vs Athmananda M S on 18 June, 2009
Author: B.V.Nagarathna


-1-

[N Tfiii} Hl(.5’r£”i Cflfllfi’ OF i{ARNA’l’Ai{A AT BANGALUR3

DATES TEES “1’i~{E} 13TH mar 0:4′ JUNE. 2909 H

‘l’H,i:; H()N’i:$Lb} MRS. JUS’i’lC}:I B.v.NAGA;<A§_i"H.N'1iT.:'~ T

COMPANY APPLi(jA'i'l(.}N :~iio.i*?c;.I2':x;2; =
EN .

COMPANY PETI:F§C}N N04.’44;–2oo6 ” * V

§J:2£’,F§’j§.£f»LE:fi

uzmcma. LJ(,)UiL)I~’sil’UR :3_1′<~._ _ _ ~ _
M/S S}~IA£{'}'HI IMPAC'I'_ EXTRUDERSE =
PV"I"i;'i"'§){lN LIQN} _ i "
ATTACHD TO HIGH c0Um'~'GFj

'
D AND Ff WiNG,"K.E_NL)i&iY.A}.3£§DAf§
KQRAMA-:$IG.aLA,B;=..15{QALQ12_E* .34

(By Sagi ; ;)1s;r;9A1§,'Auv.}

1' V , ";s*2f:¥;:sé:zsi*4A:;\i:3A M s

. " ~..;».%'U:'?'«§;_"§$_Hi)fLEELA,
',SUBAS§MAGAR
"MA3'\i if)'i";Fs.

; N1’i”;r£ ‘YA£’~iANi3A M as

, “;2u’z4,sH1vmz;h;m

‘ ‘ ‘EU BASHNAGAR
MANDYA

3 f:iA’l’YANAN}_}A M S
2074, SHIVLEELA
SUBASHAPQAGAR
MENDYA

4 SH§3Si*%.A{)RI J R
50129, LAXMINIVAS
1 MAIN ROAD

LOWER PALACE ARCJHARD
BANGALQRE 3

ES ARMUGAM A

121., UDANI LE-E¥’Ui}’i’
CAMBRIDGE ROAD
B£§NCiAL{)RE 8

.”;._V§e:::sr(::w’V1;V::;Ms 1′

gay 3:1: is’. S HANUMPsI\I’i’HA ;_v.} ” ‘-

This appiication is ‘c_1;r1}:ié;r Stzfttions 4554(5) 35 {SA} of
the Cem;i>a.::1ie.s Act, 1956,” ¥§,'<.s.*_ l?u1€'~.V132_<{;f–~ the Comp:3-mics
{éfiourt} Rules, 1959, ";::§»._tai<'e.. Ctxwxizance of the
ofibmze by flxei atktusgd -I'1e1:*;i*:£1 by not complying
with the 1;r:~c;i;ireij;;:;<?:_t1't cf 'p..I'ot{jiSi§)n of seczinn 454 of the
Cemgaanies A<:'£,"Vjl9E~-5 ts?' thtzm for the said ofiencrz in
accauiance <.;i;11¢2 ;3"m<':’4(i3} and 455-=1(A) would not smvive far

_ Qzzfififijderafien. Hence, it is dism1ssed’ .

Sdias
Iuégé

3*