IN THE HIGH COURT OF JUDICATURE AT PATNA
Company Petition No.12 of 2011
M/S Raj Lakshmi Steel Pvt. Ltd.
Versus
The Union Of India & Ors
----------------------------------
2. 4.11.2011 Learned counsel for the petitioner submits that
the Company’s name has been struck off from the register of
Companies without following the mandatory provisions
contained under sub-sections (1), (2) and (3) of Section 560
of the Companies Act, 1956 and further that the Company
has been carrying on its business continuously since the date
of its incorporation and thus it is a fit case for restoring the
name of the Company to the register of Companies.
This application will be heard.
No notice is required to be issued to the
respondents, as they have already entered appearance through
Mr. Satyendra Kumar, Central Government Counsel.
As prayed for, four weeks’ time is allowed to
learned Central Government Counsel for filing reply in the
matter.
Put up for hearing on 8.12.2011.
VPS ( Ramesh Kumar Datta, J.)