CA No. 551 of 2011
CP NO.451 OF 2010
CA NO.637 OF 2010
IN THE HIGH COURT AT CALCUTTA
Original Jurisdiction
IN THE MATTER OF:
MRIDUL VINIMAY PVT. LTD. & ANR.
AND
S.G. KAREL & SONS JEWELLERS PVT. LTD.
BEFORE:
The Hon'ble JUSTICE I. P. MUKERJI
Date : 13th June, 2011.
Ms. M. Bhutoria…for applicant.
The Official Liquidator appears.
The Court : This is an application for dissolution without winding up of the
transferor company. The Official Liquidator has stated in his report being Annexure ‘B’
to the application that the affairs of the transferor company have not been conducted in
a manner prejudicial to the interest of the members or to the public.
Accordingly, order is passed in terms of prayers [a] to [c] of the Judge’s Summons.
The application is thus disposed of. The applicant is directed to pay costs
assessed at 150 GMS. to the Official Liquidator.
All parties concerned are to act on a signed photocopy of this order on the usual
undertakings.
(I. P. MUKERJI, J.)
Pkd.
Asstt.Registrar[C.R.]