Allahabad High Court High Court

M/S Mukund Madhav Rice And Gen. … vs Registrar Of Company, Kanpur on 18 June, 2010

Allahabad High Court
M/S Mukund Madhav Rice And Gen. … vs Registrar Of Company, Kanpur on 18 June, 2010
Court No. - 10

Case :- COMPANY PETITION No. - 17 of 2010

Petitioner :- M/S Mukund Madhav Rice And Gen. Mills Pvt. Ltd.
Respondent :- Registrar Of Company, Kanpur
Petitioner Counsel :- H.A.B. Sinha

Hon'ble Rakesh Sharma,J.

Petitioner company is in the process of winding up and its directors have
passed a formal resolution to this effect and notified its intent in the news
papers.

Issue notice to the respondent.

Six weeks time is allowed to the respondent to file counter affidavit.
Rejoinder affidavit be filed within two weeks thereafter.
List on 26th August, 2010 before the appropriate bench.
Till further orders of the courts, petitioner company and its directors shall not
be dispossessed from the assets / property of the company. Further winding
up process may go on in accordance with law.

In the meantime it is further provided that till formal winding up is over, no
coercive action shall be taken against the company and its directors’
properties at the instance of the secured and insecured creditors.

This court may consider the request of the petitioner company for
appointment of Official Liquidator on the next date of listing.

Order Date :- 18.6.2010
skv