Karnataka High Court
Mds Nordion A Division Of Mds Inc vs The Liquidator Of The Mysore … on 9 September, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 9"' DAY OF SEPTEMBER 2009 BEFORE: THE HON'BLE MR. JUSTICE ANAND BYRAREDDY COMPANY APPLICATION No. 81 OF 2009 ES COMPANY PETITION No. 166 Of' 2001 BETWEEN: MDS N ordion A division ofMDS Ine, Having its office at 447, March Road, -Ottawa, ON, Canada KZK IX8. APPLICANT (By M/s AZB Partners, Advs.,_) AND: The Liquidiator of the Mysore Kirloskar Limited, (In liquidation) ' 'D' Wing, 4"" floor, Kenclriya Sadan, Koramangala, Bangalore -- 560 034. .. RESPONDENT (By Shri Deepak and Jayaram, Advocates) This Company Application is filed under Section 30 read with Order XI Rule E4 of the Code of Civil Procedure, 1908, read E\.J with Rules 6 and 9 of the Companies (Court) Rules, "1959 to direct the respondent to produce the documents stated in the application. This Company Application coming on for Orders this day, the Court made the following: - ORDER
In View of the order passed in Company Application
No.295/2009, the present application does not survive for
consideration and is accordingly dismissed.
sd/-”
}UDGE
UV