High Court Karnataka High Court

Mrs Nirmala Thumboochetty vs M/S Epiance Software Private … on 16 December, 2009

Karnataka High Court
Mrs Nirmala Thumboochetty vs M/S Epiance Software Private … on 16 December, 2009
Author: Ram Mohan Reddy
I
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 16TH DAY OF' DECEMBER, 2009
BEFORE C" '

THE HON'BLE MR. JUSTICE RAM MOHAN  

COMPANY PETITION NO; 104   

BETWEEN:

1 A NIRMALA THUMBOOCHVDEWIEL 
AGE 60 YEARS  _ '--  
W/O. LATE PREII/I THL§MEO'OC1iETI'Y.  

2 SURENDRAN   _
AGE 38 YEARS A I   D  .,
S/O. LATE PREIIITHUI»1EI3O.O.CIIE"w' .

3 PRATAI-I H . 

   E  
is/O. LA'IfE.,Vp'REIvITLIDMBOOCHETTY.

ALL ARE.,R/DAT NO  ROAD
BANGALORE  52.__    RETITIONERS

 V.  {E_y-3SR_I_f.' SIJNDARA__IyIURTI~IY, ADV]

E"  EPiAINC:EEVS0FTWARE PRIVATE LTD.

IIAVING.ITS REGISTERED OFFICE AT
4/4, I:2TIfH CROSS. GANGA NAGAR

   BANGALORE, KARNATAKA M 24
E, "AND PRESENTLY SHIFTED ITS

REGISTERED OFFICE T0 N0. 31

ZWFICRST FLOOR, ADJ. VIDYANIKETA SCHOOL

V'  EEII/IPAPURA HEEBAL

M



BANGALORE --- 24
RERBY ITS MANAGING DIRECTOR
MR. R RAVI.  RESPONDENT'"----_>

{BY M / S. ZULPI SOUTHERN LAW A/S)

THIS PETITION FILED UNDER sEcT1oN:”433V(Ej’
434 OF THE COMPANIES ACT, PRAYING_.’FO…_DiRECT THE

WINDING UP OF THE RESPONDENT’ c–oMPAN3j UNDER
THE RELEVANT PROVISIONS OF TI-IE} coM§>A1\z1Es ACT’
1956;ANDETC. ‘ – .

THIS PETITION, COIWNG 01$:

DAY THE COURT MADE THE}fOLLOW*£N§}:”

A
Learned counsel. ipartieS:5i1_”il’e a joint memo

signed by_ u’s’tating that the lis

broug’r”1t” ‘laeforetiiifi-1 settied out of court
amicabij, ._ A payment schedule {deferred
payV1_n_ent)G.” The. iataken on record.

Learned counsel for the petitioner

receipt of a Demand Draft for

from the learned counsel for the

AAreLspomient being the first payment due as on

a.%”~iieM’1-;a1f2.2009. iwfi

3. The petition is accordingly disposed oat}-,pIt is

needless to state that if the respondent

in making payment as stipulated

payment plan, the petitioner

recalling of this order. l
,j .JUDGE£

ln.