High Court Karnataka High Court

The Official Liquidator Of vs Nil on 3 June, 2009

Karnataka High Court
The Official Liquidator Of vs Nil on 3 June, 2009
Author: B.V.Nagarathna
- 1 -
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE

DATED TEES THE 03313 SAY OF JUNE, 2009

EEFORE

THE H{)N'BLE MRS. JUSHCE B.V.NAGARA'PHN'Au»:._ _ '  " 

C.A.I'-30.3 1512003

COP.NO.41[2C{Q§   

BEZTWEEN:

The Ofiicial Liquidator of

M] s.Vijaya Food Pr0d13.cts(P)   . 
Lt{i., {in liquidafion), Attached to" "  j "
High Court of Karnataka  _   v ' V
'Kemixiya Sad-an'  A V
Koramangala    _  V
Bangaiore-34 * f

V _ I  Applicant
(By Sri :\ I;   
AND ii' a .  _ , . V. ..
_» ' ~;Nr§; 1  A. ' ' ...... ..
A. '  Respondent;

‘ A filed under Rules 481 of the Companies Act,

‘ ‘ra=:aViii«:_’wvith Rule 281 9f the Cmmpanias (Court) Rules,
‘A ” V pxéymg to dissolve the csmpany etc.

This CA Comiag 0:1 for Orders this day the ctourt made

” foflowmg:

0 R B E R
This application is flied by the Official Liquidator

0:1 behalf of the company in liquidation seekifig

97,

permission to distribute the amounts to the crsdsiisrs

and to dissolve the company under Section _

Companies Act and for ether mcidexgzal prayer-s;’_», ‘

2. By an order dated 2,4.19E8′?, “.t:he

Iiquidatios was ordered to be ‘wséund in
Company Petition No.4}1.§86_«”
attached to this court liquicrlator of
the company . = fihs Act. The
ccampany isVs”‘i’sgistsrsci sfiice at
No.1, Estate, Kamakshi

Pslya, an authorised capital 01’

Rs.4,{fJ’6,f}.0O/-‘-» into 4,000 equity shares of

said company was incorporated

ix,*1th._%.Athé~..,_ -sbjéct of carrying on business in

_ mmiifiaeiifififig process and selling of all kinds of feed

4s,.’prsd.;;cts’,’. agricuiturai prsducts viz, fruits, vegetables,

.’ feeds etc,

s 3. Subsequent to the passing of the winding up

order, on 27.5.1987 the official liquidatsr hat}. issued

notice to the Ex-Dirmtsr of the company in liquidation

fly,

req:.1est:i_I1g them to handover the assets aznd booksand

records of the company and to submit staterfié:’1’1{‘L:’–..

affairs of the company. Accorciingly, statomoxzfof M

was filed on 20.3.1997 and the.'”éa’111eé_ was.”

record in Company Application 159/

dated 16.3.2006. From the :55:-2¥.F1:v(v:fI”.Sf,a11;€II¥,§§’I’ttV of it
was noteé that the as:’§€;t$ of
only machinery and sold by the
official 1iquida::oi”‘A;Vf§i«’IV’ ;a:3A«.$u:n’1:.’*’:of/ ~. According

to the officioj oi Ré..8G,2′?O/ – is credit
baiancepf *§:h6

ii». ;Counso’1 ’tile Iiquidator submits that the

fi’sec;;11aéq:,,,”§;;*o(1i1}or M/S. Syndicate Bank has to be

I oi’V-F{‘s.7§,OOO/~ t:h<)L1g11 their claim is to an

L extent c;i"1:2os.A1o,37,151.e.8 as on ZE}.4.1984a31d after

H H " statutory expenses of Rs.3,624/—- and making

pgyngénz towarfis fees of the Chartered Accountant who

T 'Was appointed to verify the books of accounts of the

3 Company in liquidation, there is no further balance

available for (iiSt§'i3Z)'i1fiG1} and hence, the preforentia}

craditors carmot. be paici any sums. He further subtrlits

Q

that there are no other proceediflgs pending in r¢$.;;§%3§t

of the company and hence, after maldng _

payment, the company can be fu11yjgvou11d.~ ff. ":1: –

5. Taking note of the saié jsubixiissioizl

of the matsrial on record and”L«f{it3nsid”6:I’i3jg~~.ff1e
thare are no ether pro::§ eedmgé.in fi1:é’éé;pe”<";:t of the
company ':11 Iiqtziciatioxg Companies
Act would cor;;té:i§3%§§1ai;<:i%_ (Sf tine co1:npa11y
has to be Efigbjéct to the payments
to be no othaar funds and
assets the dissoiution order is

passed'; ~-{f;f,cI';Secfi1eiit1y, Company Applicatien

Company stands dissolved.

with Sectiofl 481(2) 6f the Companies

‘ ._Act witfiim 3. period 01″ 30 days from iihfi date of receipt of

V’ ‘ : ”_z:.}:1.i_$H ‘order:

S&f«}-é
fufigé

S3?