High Court Karnataka High Court

Official Liquidator Of M/S Canara … vs Nil on 19 June, 2008

Karnataka High Court
Official Liquidator Of M/S Canara … vs Nil on 19 June, 2008
Author: Mohan Shantanagoudar


balance of Rs. 1 A10] — for other incidental
czxpcnsesf dissolution expenses, etc.

This application coming on for orders, fiijia day the
Court made the following:- . _

This application is fiiad :”=:3.”11._§f V

Companies Act r/w.”.1§:u1g 298:2 efu
Rules, 1959. féubber Works

Limited (in to be wound up by

in C0.P.No.31/1998. The

i;iqi1jdat§fiii this Cmm; has been appointed as

V_ £.iq:V1;_ic1a:_l£o1=”~5€;f the said company.

Since the oampany is not having funds, the

_ submits that he is not in a position to

z 61:31:11′ of the cmd:itors of the cempany in

‘ A’ ‘ iiégujdaticm. Annexure-E is the final accounts filed by

X the Official Liquidator showing the fund available with

the Ofiicial Liquidator as on 31.1.2008. The available

V’

. 3.

fund is cmly Rs.1,410/-. The Ofiicial Liquidatsor is
justified in making the submission it is not
worthwhile to continue with the liqiiidaticm.

in View of paucity of the funds. of

Rs.1,-410/–, which is a:a*ai!a,i)1e’_:

Liquidator may not be (fol J

expenses for CiiSSO}.1V1i5cliii’i~._éb()f Ahfhij Silloft i no
funds are availabis Ofiiciai Liquitiator, auditing

of the final acooiiiits bf as required under

391-..,€if.th6 Companies (Court) Rules, also

be )§c.oord1’ngly, the following order is

..i i made:– V V

V’ 1′ is ordered to be dissolved under Section

Companies Act, 1956 (‘Act’ for shert) and the

X cgpyiaf the said order is be directed to be filed with the

A. , of Companies as reaquired Rs.481[2) of the Act.

The auditing of the final accounts of the company as

required undezr Rules 298 and 302 of the Companies

W

. 4 .

(Court) Rules, 1959, (‘Rules’ for short), is dispensed with

in View of non-availability of funds.
The Official Liquidator shall the

balance amaunt of Rs.1,4 10/ – into of

India of Reserve Bank of..1I1_(1ia 12quikd’at:5;;

account}.

Application is
Consequeijfiy, carderecl to