SB Company Appl. No.2/2007
Perfect Thread Mills Vs. NON
1
SB Company Appl. No.2/2007
Perfect Thread Mills Vs. NON
DATE OF ORDER : - 25.11.2008
HON'BLE MR. PRAKASH TATIA, J.
Mr.Manoj Bhandari ,for the applicant.
Mr.Dinesh Mehta, for the respondent.
The petitioner sought permission to withdraw this
company application because of the reason that winding up
petition in relation to the petitioner company has been
decided by this Court and petitioner submitted this petition
to challenge the order passed by civil court in decree
execution proceedings on the ground that when winding up
petition is pending, the Company Court has jurisdiction to
call for the record of any proceedings of any court also, but
now the company petition has been decided by this Court,
therefore, the petitioner may be given permission to
challenge the order dated 20.1.2007 before the appropriate
court by appropriate procedure.
Since the petitioner is seeking permission to withdraw
SB Company Appl. No.2/2007
Perfect Thread Mills Vs. NON
2
the company application, therefore, permission is granted
and the company application is dismissed as withdrawn with
liberty to the petitioner to challenge the order dated
20.1.2007 in accordance with law only.
(PRAKASH TATIA), J.
c.p.goyal/-