High Court Karnataka High Court

Dcm Limited vs Hmt Limited on 27 March, 2008

Karnataka High Court
Dcm Limited vs Hmt Limited on 27 March, 2008
Author: Ajit J Gunjal
 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-
  .....