High Court Karnataka High Court

C S Venugopal vs The Hongkong And Shanghai Banking on 16 September, 2009

Karnataka High Court
C S Venugopal vs The Hongkong And Shanghai Banking on 16 September, 2009
Author: K.Sreedhar Rao H.Billappa
 V.  (EVER;  KUIViAR_._.ADVOCATE}

I
INTTHEHKH{COURT(M'KARNATAKA,BANGADORET

DATED THIS THE 16TH DAY OF SERrEMBERD,.§2DOSDj'g. 2 H

PRESENT

THE HONBLE MR. JUSTICE  

AND
THE HONBLE MR. J{.1éTICE .H.EILDAEP2a ‘
1VE.F.A,,– No. 52S-.1I.”t_3E’2Q0A ” ‘

BEFNEENP

SR1 C.S. vEiNUSQPAL,. 1;; .

S/0. LATE S1JEE:ARA1’Aw”;– ~-
AGED .ABOU.’Fi59 YEAR’S,_”—
R/0. #112, 2NDMA:N«,.%
RAIVIAMURTHY NAGAjR,_ _ ‘
BANGALORE » 550-0 15.

= ~ A ‘ APPELANT

VESé§Qk*DE

2;; EDRDSKONG AND SHANGHAI BANKING
=.__CORPOfRATiON LIMITED,

REPRESENTED BY CEO,

M..Cu’ROAD,
‘ * BANGALORE M 560 00;.

“CITY BANK N.A.,

REPRESENTED BY SENIOR MANAGER.
PRESTIGE TOWERS,

M.G.R0AD,

BANGALORE — 550 001.

%/

3. The close reading of the above provision

discloses that the said provision is applicable to vc1ied’itors’

petition filed U/s 7 of the Provincial insolvency”‘Act.’__l__ilQ2VO;.

The rationale behind Section 8 is tha..t,lV_A4_”i.nVitcase it

Corporations, companies etc., which arejaristiic persons!

relief is one for winding up, The ‘pro’irisions..”.iQf.”Sectionw

applies only in case Where the.:creditor” files ..a petition for

declaration of insolvency. ” debtor being

Corporation or Company -i.etc’.l;*the have to seek

relief ‘i’h’e””creditors can file insolvent
petitiorigagainst only when the debtor is a
biological Vxp’erhsonV.’ :_ A

~1~.¢_V” triai Court has totally misread the

provisiovnslofSection 8 of the Act. Section 8 makes it very

clear that insolvency petition shall be presented against

2 any-._.’Corporation or against any association or company

‘relgbistered under any enactment for the time being in force.

present petition is not against the Corporation. The

petition is by the debtor against himself to declare him as

-l/