High Court Karnataka High Court

B Pankaj Kumar vs Smt Subhadra Vasudeva Murthy on 19 June, 2009

Karnataka High Court
B Pankaj Kumar vs Smt Subhadra Vasudeva Murthy on 19 June, 2009
Author: B.V.Nagarathna
-1-

IN 'i'§*£§::} HIGH (.l()Ui<"£' UP' KARNA'l'Ai<.A AT BANGALUREZ

DKFED 'I'¥:~iiS THE} 19"' DAY C)?' JUNE. 2009

BE§3'()f<E

'ff-11:: §i0N'BLE} MRS. dUS'£'i(;i5 B.v.NAGAR£;*ifr§'N'?§'   -

£3,-_f§_-_§3mQn:,§§i§.&3.§.i§.'3;§» -- -- .
LE   A ;
£}:.€2}i§9§.'L%:_l§w§5lj¥§?.§},i; .. T A 

_12$~_l_?.lfmL'§4;'-°f»l:T3_¥T:;«l£~i.3M

B PAI'~1"KAJ KUMAR   _  
r;sx::.~3'rwmu:; MANAGINQ£2.11-<x::c:i()1{,  
C-121, XANADQ, RAYARAi:r1-{O-1)_1:';~. g * "

BIif}A3f)l, SANGALQRE.

 AN  N

"E.

... APPL2t1£AN'i"
gsxigé?' «i\{1['--='3v 1:1'-._E.5'2!;_'g:i2_i»;)'i*i.fi'fl:*t*e'*ai'é €33 BAYYA REZDDY, ADV.
 " _ §.4_/s::,1z;A};i;-M' .33.; I~:A:«.mT ;

ism SU--£3HAi)RA VASU m:-;\m MU ma';

 T..:e;4A':*..f»a:3.27 1 ,?A, {ST Mmw mow,

As'";'H;~..y;;;;,5§<:':~: JAYANAGs'xR,

 5A_r§:':.:aamRE 812.

W; m«;«'1c;:AL Ll(_}UiDA"1'i(}iVr~.:;m., ms; 'LiQ¥.J"IDA"Z'iC2N}.

 EV FLQOR, 3&5? WING KENDFXYA SADAN

" K0 RAIVEANGALA

BAN GAL{)i€tf}--5f3O U34

 R£'ZE:§I~'f_}i'£L)l:§£'i'i'S

{By E511 : §<AMlL'Si"i PsNAN'i"H£§N, AUV. }*'Uk< R1

SHE. BEEPA}5 :33/2001 by which the

second Iéessépendent' was ordered to be wounci up.

 V'    12,.Anaw,_ he2it'd""£fi§: teamed counsei 161" the applicant

   counsei fbr the fiffit responcient and the

 ibr the efiirzziai Iiquidator.

 VV  submitied on behalf of the appiicant that in

   éfzstant case, the msmpanjv in liquidation baa settled

   dispute with respondent No.1 who is the petitioner

in Company Pstitien {€0,185}/20$: and the eutstallding
duaes o1’£<s.i3i3,12,3U(3/» has {men paid in 11:31 and final

"2
,2/.

-3-

sattlemant and under the circumstances, the order at’

winding up ziated 31). 11.2005 may be recaijed. tie relies
upon the two decisions sf this coun: in suppo§ftVV_:(;Ii’}1is

submission.

4. Ceunsei for respendent Neg: is

in Compamr Petitien No.1é;£f§_/2Ui}1A”E1as thaf

View of the payment of outatéfifiiqg diies;”i;’ie izggifioner
has no objection for aft {:>::”d.¢r of up.

:3. Ceunsei it): ofii<:ia1,§.:.£iq11i:1a;toi;;",f§fii§'6§rer, submitted

that ufilesss are heard, the wiudmg

up order""ca1;néi :"«'5:;{:i:;-¢:i§.ec£. in response to the said

, subfgiission, £fi:::V .z–;1_p_1§3!Aica11t's counsttl has fiitzd a memo

'e::1'3'€:£{):s:i1_fag ._i§':tter$ mi' two fiecznfid creditars V113,, lng

vgésya .5'-.a;%1:;'< 1é;.i;§c1., and Dhanaiakshmi Bank Ltd., dated.

18.1…i§i'JfJ 5" and 3.5.2008 remgyectively stating that their

V' 'X1' have men Sfittifid {:13}? and finaiiy and that there

'are 110 othcir secured creciiters. Under {ha

circuznsfarzces, he submits that thtare is no 1&3}

ifllpfidililfiflt for recaiiing of the order dated BU. 11.12905.

2/;

.. 4 ..

(3. Having heard the csunsei and on gerusai of the

materiai on ;.’ec«:>’rt:: and t.l’1eI’€ neing I10 respense :9 the

advertisement taiiczn gut, pursuant 1:0 the .~§fc*..ér “‘Qt'” V’

admission of the petition] either SU§I)§}OI’¥iiI1g~’..%};i’

the gmtifien and there being no ieé-;poI1s<:§. to, 6:7'

winding up dated 30.1 1.2005 tiag: 'r c;'spo:i:;V_eints~.

instant case net having aI1y "ai)je<:.ti<);1 V'

regarci to the reca.£11§ig;,_ of tfiéurder 3I1(i Secured
creditars aiso exgaressiiig' dues stand

discharged nrg:{::~'oI'4tiie:_"dLt:(f;i§$10:1s of this court

repolfed -.113 .. Swamy 82; another V/'s.

<3oocizuJcié'–;5;ge::éie,§;sa»* §i_rja<§.tehr 43990 {V0£.€:='§} 519) and

aI1:3£§§1:;7r"deci;3i<3«i1…__i§1'.[é'.€3–¢:mesha if/'S. H.R'.£}ngmee?'£ng

» §;;'r"cr§cs.. pcza-s;i ""{1_995 (82) Company Cases 250} the order

dated passed in Company Petstion

N0. is racaiied and Company Ap§£icat:ion is

A » if * _§iér"e:..{::y aflewcd.

Thf: applicant is djractad to file certified copy 0f

this order betbre me iégegistraz” of Gomyames within a

peried 01″” 3!) days Eran’; tfm data of receipt oI’tt1is erfler.

– 5 _

8. The demfiit. made £33.? the appiicam pursuant to the

order 91′ winding dated 30.1 1.2005} with the ofiiiziai

Iiquidator stlali be renliitteci to the estaté

es’t,abIishment fund maintained by the 011131;:-gi: 1 V’ 4

9. In View of this 0I’d€r,W ‘ Petition “=

N0.18:3,/:2(}(}1 stands oziismisseci. . 3 A