High Court Karnataka High Court

M/S Kitply Industries Ltd A … vs M/S Jaico Automobile Engineering … on 1 September, 2010

Karnataka High Court
M/S Kitply Industries Ltd A … vs M/S Jaico Automobile Engineering … on 1 September, 2010
Author: H N Das


IN THE HIGH COURT OE KARNATAKA AT BANGAEO.RE

DATED THIS TI-IE 01=== DAY OE sERTEMEER,2’éR§ .

BEFORE’ . «Q A

THE HON’BLE MR. IUsT1(3EtH.N; RRNRGAMOCELAN D;RsA R %

cO.R.NO.iESQo;Q
BETWEEN: A A A A

M/3.1-(ITPLY IND TSTRIESALTD-ff _ _ ; ‘V
A COMPANY REG:sj;’ERE1) L-;TN1″5ER. .1 ..
THE PROVISIONS O_F’;THE’QOMPANiES
ACT, 1956, IEAVENC. ITS BRANCH VOFFEECE
AT: EAL;-we; 2NP’E.LOOR..E.VVV_
46/2, CHURCH VSIREET, . ‘ _ –

EANGA:EO’RE–35_o’ » S R’ _ _
DULY REI?RfESEN’}’.ED«V;BY»_I’FS:SS”
BRANCH MANAGER 3: GPAHOLDER
MR,Z3A}AGOPAL.A.NAIR.

. 11111 ..PETI’I’IONER

ADV.,)

A REM.’-S-.R”‘SIA.IC3O AUTOMOBILE ENGINEERING CO.(P) LTD

AZAD GROUP ENTERPRISE)

” “A COMPANY REGISTERED UNDER THE COMPANIES

ACT, 1956, HAVING ITS REGISTERED OFFICE
AT: NO.9/10, DODDANEKUNDI INDUSTRIAL AREA

,..

d “M

2ND STAGE, MAHADEVAPURA,
BANGALORE-560048

DULY REPRESENTED BY ITS:

MANAGING DIRECTOR:

MR.B.S.CHADHA. .–

~

THIS COMPANY PETITION IS 4}?-IIVQED UN1f:;i;’;1{“sEC’I*1o:\:S’-V.t
433(e) 3: (t) R/W 434 AND 439′ C)Ii”~.T1’HE COMPAI’~’IESv._:ACT,*’:1956,’VV ‘

PRAYING TO WIND UP THE RES?ON33ENT COMFANY ETC.

This petition comin.g};n for o_rd.ers_’t.hisiday, the court made
the following; * o

This i’eon:;pa;i’jr’:’petit«iQ-n,”is.. without acknowledgment

for ha\’?’i.ng 4’se1ve&~i’the’e»statiitmyh notice. Therefore, company

petition is Herebyi’ejet:i:et£’~*ireservi11g liberty to the petitioner to

i – fileefresh petition ifiiiécicordance with law.

ea?’

V mtg .. wclge