High Court Karnataka High Court

M/S.Royal Orchid Hotels Ltd vs M/S.Innovative Studios Pvt Ltd on 4 December, 2009

Karnataka High Court
M/S.Royal Orchid Hotels Ltd vs M/S.Innovative Studios Pvt Ltd on 4 December, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 04TH DAY OF DECEMBER,

BEFORE

THE HONSLE MR. JUSTICE   

COMPANY PETITION NO;TV1'I%6'* OE'2( )09  7 '

BETWEEN:

M /S. ROYAL ORCHID H--OTELSI-LTD;. "_

A COMPANY INCORPORA"TED.'UND'ER_ 
PROVISIONS OF COMPANIES 19;36,  _
AND HAVING ITS REGISTERED _OI=§'FI--'C~E 'A35 ., 
#1, GOLF AVENUE "  _  I  
ADJOINING KGA 'D.0LR'COURSE' _'  A 
BANGALORE :»~S  'V    .

REREY ITS' COI\/II>AN'*£»SE{:vRE*<I*ARS:i 

Mr. B  "  PETITIONER

(BY JUST LAW  'RANGA, ADV}
AND: V . ' V

M /S; 'INIIOVATRIE STUDIOS PVT.LTD

' ' A COM?-.Al\Y INCORF-ORATED UNDER THE
 ,PROV'ES10?JS'QF COMPANIES ACT, 1956
 _ AND'HAV1F.EG..1"i'S REGISTERED OFFICE AT
"NGL.I,35; C~UTER"RING ROAD

{VARTHUR I-IOBLI
BAN--GALORE -- 37

   REREY ITS CHAIRMAN AND
-.   ' MANAGING DIRECTOR.
 Mr.'S~ARAvANA PRASAD.  RESPONDENT

{BY SR1. RAVI & RAVI, ADV]

Dirk

2

THIS PETITION FILED UNDER SECTION 433(6) AND
{I} 81 434 OF THE COMPANIES ACT. PRAYING TO ORDER
FOR VVIND UP OF THE RESPONDENT COMPANY .3-M/S.
INNOVATIVE STUDIOS PRIVATE LIMITED’ UNDER SECTION

433(6) AND {1} OF THE COMPANIES ACT, 1956;

THIS PETITION, COMING ON FOR Omi:RS;_

DAY THE COURT MADE THE FOLLOWING .. ._

Sri.Ravi and Ravi, files -powei”a_fo”r resgitihcieiit

an affidavit cit. 4. i2.2()09 of one
of the Directors of the uholertaking
to ensure that=1Q (tea)..:;;E1:e(i*u§;.5? of which are
on the dates set

out therei;iS;’I’I’._jp_V_V:’«fuI1.,:”‘a;{id. j final settlement of the
petitioneiisé’olain1e.”‘tTIiéS’—-sVé;1iie is taken on record.

counsel for the petitioner

»e1ektiowIe;igges, receipt of ten cheques as detaiied in the

that nothing further survives for

Q coneideration in this petition.

M

3

3. Recording the submission and taking on record

the affidavit of undertaking, the company pe_ti.t:io.1E1d~.._is

accordingly disposed of. It is made clear .

event, any of the cheques are.._4disHoi*1o{ire’d,V4_’the dd”

petitioner is at liberty to move tihe .

of the case.