High Court Karnataka High Court

Dr.B.S.Ravi vs M/S Aldea Electronics Pvt.Ltd., on 31 August, 2010

Karnataka High Court
Dr.B.S.Ravi vs M/S Aldea Electronics Pvt.Ltd., on 31 August, 2010
Author: H N Das
{N THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 31*" DAY OF AUGUST,__'Z0'i{}     _

BEFORE V

THE HON'BLE MR. jUsT1cE Ivm. N:AG_A1§kiQiHAN' 'D '  T

C0.P.N¢1'89z/20{V}'§-._  A

B ETWEEN :

DR.B.S.RAVI -- V ;
N0.142, IDA PHAsE--H   A 
CHERLAPALLY'3,__.'-- j g 
HYDERAB:AD:E-50aV_051 ~  _  

..PBTITIONER

(By SI:,i;éAMP.§iTH i%APA§I?V;'_'AD'\f;)  

 M'/s. ALDEA ELECTRONICS PVT. LTD
 ' ..REGDv.O1?FICE;._NO.81/2
 D.IAGQN.AL ROAD,
"V.'V.PURAM,A'EI=

BA__NG_ALORE--560 004
REP..,B'¥ ITS DXRECTOR.
 " RESPONDENT

Q’ ‘(‘Byu5Sri.ARAViND MNEGLUR, ADV.)

did…

Respondent — Company failed to pay the balance of principatand

interest. On 18.5.2006 as per Annexure–B, petitioner

calling upon the Respondent ~ Company to repay _the:f’amoii_nrsi.4 dtiisii

by them failing which to take appropriate legal jact.ion.’

the Respondent ~ Company made’ certain payment anelt revquiesteddto V’

adjust the same towards principai’~ interest.
Accordingly, the repaymenitimadep Company
came to be adjusted V thereafter the
Respondent; of Rs.l,00,000/–

towards. Despite repeated requests,
demands and __datedm;30.9.2005 as per Annexure~D,
the RespondentC4′-Cornp_ar1y:pVi’failed to pay the amounts due to the

petitioner. Henceyithis petition under Section 433 for winding up of

C the Responderit a Company.

~~ After service of notice, Respondent – Company

C’ , entered appearance and filed statement of objections interalia

i admitting the transaction between the parties. Respondent ~

Company contends that there is a dispute between the parties in the

d)_;-J'”‘”

V) Petitioner is further directe

of this order in English daily

days from the date receipt of copy of thiis.efder;

DKB.

d to take out advertisesriezit

‘The Hindu’ 515 ~ it