balance of Rs. 1 A10] — for other incidental
czxpcnsesf dissolution expenses, etc.
This application coming on for orders, fiijia day the
Court made the following:- . _
This application is fiiad :”=:3.”11._§f V
Companies Act r/w.”.1§:u1g 298:2 efu
Rules, 1959. féubber Works
Limited (in to be wound up by
in C0.P.No.31/1998. The
i;iqi1jdat§fiii this Cmm; has been appointed as
V_ £.iq:V1;_ic1a:_l£o1=”~5€;f the said company.
Since the oampany is not having funds, the
_ submits that he is not in a position to
z 61:31:11′ of the cmd:itors of the cempany in
‘ A’ ‘ iiégujdaticm. Annexure-E is the final accounts filed by
X the Official Liquidator showing the fund available with
the Ofiicial Liquidator as on 31.1.2008. The available
V’
. 3.
fund is cmly Rs.1,410/-. The Ofiicial Liquidatsor is
justified in making the submission it is not
worthwhile to continue with the liqiiidaticm.
in View of paucity of the funds. of
Rs.1,-410/–, which is a:a*ai!a,i)1e’_:
Liquidator may not be (fol J
expenses for CiiSSO}.1V1i5cliii’i~._éb()f Ahfhij Silloft i no
funds are availabis Ofiiciai Liquitiator, auditing
of the final acooiiiits bf as required under
391-..,€if.th6 Companies (Court) Rules, also
be )§c.oord1’ngly, the following order is
..i i made:– V V
V’ 1′ is ordered to be dissolved under Section
Companies Act, 1956 (‘Act’ for shert) and the
X cgpyiaf the said order is be directed to be filed with the
A. , of Companies as reaquired Rs.481[2) of the Act.
The auditing of the final accounts of the company as
required undezr Rules 298 and 302 of the Companies
W
. 4 .
(Court) Rules, 1959, (‘Rules’ for short), is dispensed with
in View of non-availability of funds.
The Official Liquidator shall the
balance amaunt of Rs.1,4 10/ – into of
India of Reserve Bank of..1I1_(1ia 12quikd’at:5;;
account}.
Application is
Consequeijfiy, carderecl to