High Court Karnataka High Court

M/S Nag Interiors vs M/S Mohtisham Complex, Private … on 17 September, 2009

Karnataka High Court
M/S Nag Interiors vs M/S Mohtisham Complex, Private … on 17 September, 2009
Author: Anand Byrareddy
TN THE HIGH COURT OF KARNATAKA AT 13,:%;i*£.(73gt;'5,\'1;'C),I,{.E

DATED THIS THE 17?" DAY OF SEPTEMAB:El§'A*20OA9 T F: " A  

BEFORE;
THE HON'BLE MR. JUSTTOE AN AND,B'1',I§z§X.RED.$YV

COMPANY APET1T1g_N;No;,,1L%35 OE C;?..Q09,f§
BETWEEN: '  ' ", V 

M/s.N3g Interiors,» , " H

No.83, "Nisa EnC1'a,Vf:" 2'?f'I~"1o.r§.r,  
M.M.ROad,  ~ ~ ,  A

Fraser T0wn, "VJj_.. H   

Banga1Orewf$60'0O5,V,"»_ '   O

Reprser1ted__b4'y,,its' PrO;:>rietOr._ -D V' " 

Shri.G.Surya"narayana.    PETITIONER

._ A" 'V "  ,(B3'v-',,S'ii1ri,_,-X:/.3.Sidtt'éra'D3aiah, Advocate)
   " 

Mfls.'PVI0htis'fi:;néE1'C0mp1ex Private Limited,
M0t'i'sha:.Ti En'terp1'ises,

 .4 2_,A_mOeba Entertainment Centre,
 . End, 6m and 7m Floor,
  M.G.ROad,
  Manga10rew575 003,
   Represented by its Managing Director
" Mr.S.M.Arshad.  RESPONDENT

8

This Company Petition is fileciiiiiiitiet’ SectionA943—I3p{.ei);:iofi.theA i
Companies Act, .1956, Read with Rules and 1’1. ofthe
(Court) Rules 1959, praying toppwind up the Resp.oiid,e’nt/CC§nipan’y,.

namely, M/s. Mohtisham Complexes Private Lirriiteéi/MoIiitishai*ri
Enterprises, Mohtisharn Amoeba Eiztertainmenti Centre, under the
Companies Act, 1956 an<:i.etc., ii

This Company Petitio_n'co-ming on-.feri'0rders this day, the
Court made the foilowing: vvvv

Siricepiithei petitiiiorti"'i-sjifiled without compiying with the

m.an(j§atory req1,iire_{t1ent of issuing a statutory notice under Section

of the«Coii'tipanies Act, 1956, the petition is not maintainable.

" ._ of the Counsei that the notice has, in fact,

j beeniiiispsiiedito a company, which is an enterprise and which is pan:

ii of the company with which the petitioner had

A transaction, is not tenable.

“é

Hence, the petition is disposed of as nQt3V__r’r1a’i=:itai_habIei.V

Liberty is reserved to the petiti0ne_1j…tQ__ init_ia”te”

compiiance with law.

{IV