xx: THE men: court: 01: KARNATAIGX A'? BANGALORE
DATED THIS "HQ 10"' DAY OF JEELY, 2009
3390122
THE H{)N'BLE zvm JUSTICE 3.3. PATIL ~ ~ ' F.
§3OMPANY APPUCATION 24ff2pa_,g.» * 'A ' V' K '
fl\I CQMPANY APPHCATIQN 1xé¢;---- 1 4§2;1997 _ . " V
BETWEEN :
a....u..a..a.u..u.....p------__
ASHOK SHYAMSUNDER AGGARWAlL v"
S/'QSHYAMSUNDER
N8. 89, SUNITA BI,T£;1"§II§'€3 '
98,CUFFE PARADE-._ . .
B(I)MBAY~40()€*}O5. » ' _ APP'!;AcAN'f'
(By Smt. Y<5'a:B~:14RA.Ij3:s:é%;' R0;-ak;g"'ApV., FOR
M/S. CILaN3)R.é_.KI§MAR &.A3s'a¢1«ams, ABVS.)
AND :
Aws, mfirfin (IN LIQN)
REP.B.'3'. LIQUHDATOR
A"fTACitiED Te:iHI('2H COURT OF
V KARNAfI'AI{A,. rvflooa, 3:) & E WEIG
KENDRIYA '5'-AA}.3AN, KORAMANGALA
~ ;. u.B'A,NGAI,GI§§;1~ RESPONDENT
ADV; FGR 01,)
man
THIS CGIviPANY APPLICATION IS FILED UNDER RULES 6
AND 9 01: THE, commms (comm) RULES, 1959, READ WITH
SECTIOEQ 15} C?C. WiTH A PRAYER TO DELETE THE NARE OF
R?’ IN CA No. MEX}??? AND ETC.
THIS COMPANY APPLICATION COMING ON FOR. ORDERS,
THIS DAY, THE COURT DELIVERED THE FOLLOWING; J
J5’DGMENT
This application is fiied by Ashek Shymmuad§§’*iAg@3fi*M T J
praying for rejeciion of the appiicatiorgii
against the applicant (accused/respondgnt Né; It is
that the applicant resigied fiom the loriig’-pijieri’:t date
of winding up {}f the filed a
meme dated 10.95.2999 stating collected
from the Office of the’ fiaiigalore, it is cieax
that Sri. Ashoki resigned fiom the
company is to say, pritir to the date
of winding on 15.1 1.1996. Therefore it is
clear fluatizxs 9:1 tiié ‘éf vsiinding up order the applicant was not
;i¢_)i:§~.0f fqf thei and hence, the application, C45»
1425 against the applicant. Accordingly, the
iiiiiiiiiizgnpliczitiazxn is_”aE§:i$§éd and CA. No. 34231997 is rejected as against
ii ” ‘T 1 (§cL”a§w3reswn&m N0. 7).
Sd/’4,
Iudge
LRSZ 1 $872609