Karnataka High Court
Dcm Limited vs Hmt Limited on 27 March, 2008
1n§s 'c:-.1' Au ll'A'hl'.ll'l'lll'\.AflIlIA|.lY' 'ni K gP}nu.nI:{ gnu
1 LIMITED
'Ill' nu' 'lI".\ 'l'I'I'I\'I"I' r-gr-u rnrn nu 1: A Inn: 4411,; 1-: A : ":H-Lj~n::"a~a. A':-I
m 1 nae 1-nun uuuru ur mutual
DATED TI-I Tl-IE 27'"'__DA¥ OF as A '
Be=»m2-:[%é &% V} %
THE HON'BLE MRQJUSTICE k A %
mumm 1.22 .2L..,a
A
Lmzssnu *r;1E-Hzovlsreres on
Aer, 1956, Aim i-HIVTNG ITS
%%%% "REC§D.OFFICE'«AT TOWER
4 xA;sn:uuuA% m.,Ac1;:, m-:w um-u-110 oos
xS%K GUI" ,
Lk PE-'l'lTIONER.
'I
M3' , nuv. ;
Dnnluamnmn r\nu'I:muv
~' I'-I-'l'Ll-[IQ-I I-!l.l\.I.'dlJ \.)'\J.lI'-ll I'll'! I
" UNDER THE COMPANIES ACT, 1956,
BI-I"-AVAN, NCL59 .
BALLARY ROAD,
BANGALORE -32,
"I'|IZ.'I"Dl"'\'l 'I'.f'1'I'.I I'VE fl'E\l'1'I3
1 ll..l.\\.I|.J'\Jl.l ll. 9 W«IH'\Jl\.Ill.l.l'Il"|.I
(By 81'! GARIAPPA &_ 00; ADV. )
This Company Petition is tiled as
434 of the %m-panies Act. 1956
may be pleased to wind up the oon:'pnn:yf~M]e.*--.ili1\aT
Limited under the provisions 9f.tlfI_e
day, the fie me »f6_iicTv'v'ii1g:V--
., \
_dxee.
mu: r1_.._.__._";, .
....:.-. uuI.upu.uy aimicr section 433 of
the company on
the em pay the debts.
'an:¥.v"§the matter was listed for
1;ex.a1'i_1.r1g? :3, en...
6, 1,432.49 was ----*-I -- "--
respenfient to ti"ie«...'~~'peiitionez- towards and
claim. In fact, learned counsel
' the petitioner sought time to verity and
Having regarcl to the fans; the
..ie.~!....";..m..-.-.d..- by the p-......mer as is widezrceu-' in the -m
" eifidenee is aiready satisfied, the question of keeping this
company petition alive does not arise.
The entire claim of the petitioner is Rs. 1.77 ,O0,093. A
/4
«/'77"
This Company Petition
3
During the course of these of
the inat:.a.1.me.v2£ was p.aid an 13. 12.2%?
and _ * W
Petition stands dis1nisaed:'_4A. Bus; - 15- V
any serious dispute a:§_id§;:2t,..i€ is afifim
for the petitioner to_ncviveA
Cemp.any far-i'dc~h is flied fir
recovery dofifi' not Application
stands %
sal-
.....