High Court Karnataka High Court

M/S Hotel Krishna International … vs Karnataka State Industrial … on 1 April, 2009

Karnataka High Court
M/S Hotel Krishna International … vs Karnataka State Industrial … on 1 April, 2009
Author: Ram Mohan Reddy


IE’ THE HIGH COIIRT ms” Kaxfimmna; A ”

}Z)AT1E33) THIS THE 131′ Déssr £5§F”A.P’f€}i_§J _

Bafiéaz

THE I~I03fi’ELE fiR.;..JUSTI€3.’€I. BQGHANE-2EfiB¥Y

mscswurzr I~I;ti:$ .’21G”4I+iF§’§» ;i’s.I.§’1:%-vI.:g?.¥:.”)’4;6/2094.9
WRIT Pmmfxafi 1f¥£1.1£?*§31.2″‘£3ZFV2’G€}3(GM Kssmc)
}:3E)’I’WEE-‘N , 5lT:. ‘ ‘ ; ‘

M/S :9:’@TE:LT*zr:{E3:SHrs1A:N*;:;::;21x:.m”:oNAL {INDIA} LIMITEI}
A COMPANE’ s.N{:rjz3APaR;n:ria:D’ UNDER

THE PR{)V}’Si(}f\§S .Ti-§§}”C§)MPANIES ACT, 1956
HAVING YE-‘S AI3Mi§iIS$£’£? A ‘?IVE2 ()F’P”i(3E

Air 31:32, ‘W'{}NDE1RLA;N{3″,?’, M.G.ROAD

9:515:32: 4 ;;.10o1,”:3″:fA’rE. OF’ MAHARASHTRA

* _ARE}?_¥€E$.ENTED BY CHALRMAN
fa :4; SHGkj§i§fifg.i

… PEi’f’I’I”‘if;)NER
(COMMON)

(}3§%’~Sri:V.__’V G78 AS$’T8 FQR K T’ MORAN, my )

“Ami: ;

KARNATAKA STATE? INDUSTRIAL INVES’TN£EN’FS
AND DE.3VEL€}PMEN’§’ CORPORATION L§?VIFT’E£)
‘KB/fiNiJA BHAVAN’,NG.4§, 4TH FLOGR

EAST’ WING, RACE CGURSE ROAD
BANG.i’§LORE~{} 1,

f’

. 7}

_ I

2 BAFQGALORE V§LLPxS PVT’ LTD

La.)

PE’f’1TiON 1931;>2;{>5 AI\§I;i RESTCJRE THE xa:.i§_A:fi?.VVE5E:ffI’:’:_’:ci1&s'<T

SN THE FILE.

‘I’HESE’: M2SC.W}<3£'I'S c01\z11::=sA<:;1¥;31~qT% F{)R"GR[§EVRS;7-i.

THIS DAY, THE CQLTRT MAEJE TIiE_F'0LLQ.v¢;N'G5
The first appii'céii.on kgafiiiene flieudeiay of

22 days in fling théi ta recai} the

defauit ord¢:'3__.:cié.§€:ciV the peijtien
fer non ' {i}%§d%:I' datéd 18. 11.2.2008

by de;;§osi:;a:§§:+e:3j:¢%::os~:;.§i5…%§Qs.$;20,:::/-.

” _; gfieafrd ieafimed C()1J£}1S€2I for the appiicami and

pe1jx{_1c:¢56 :f;.h;c5’a_ve:’:nents set (3111: in the applications. At

ceunsei submits that the applicant

3 a”<:0n;1pi:a'11y regstered under the Compaznes Pact

K x ' h:3:s:~.__ sifi¢e bean ordareci to be liquidatad arid the

— ‘1E§:;’i.1iA:§ia:C:r has been appointed to take ever the assets

” Bf the :s.%Ee since the petitioner cannet ciajm to

cantmue as Director of }.iq:.1.iciat:<3d c0mpa{n.g.' 5§"11._ti3wai -,
View of tilt: matter, it cannet. :§fA)1.1ii:.f3(A3ji}u1<?§1fEE.A.. '"1:I'1a_i:.._ tire'
Directtozt' ofthe petitioner ,is{§I1tif.i'ed 'to mT.ai'r3i,;3jJ1 tjéfzesa
appii£;3.i:i0I1S.

The app£iCati0ns§..w–a3§ef. ac<;a:'(iii}_g1:y. mjected.

(33%