High Court Karnataka High Court

Shashikant G Mandhana vs M/S. Jai Speciality Starch on 6 January, 2010

Karnataka High Court
Shashikant G Mandhana vs M/S. Jai Speciality Starch on 6 January, 2010
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 6'1" DAY OF JANUARY 

BEFORE

THE HONBLE MR. JUSTICE__RA..M  I' I'

COMPANY APPLICATION-;NC§;' A7:s4=    

COMFANY PETITIQN N0, RS7/2I)IOV9v«-I  
BETWEEN: A I I A

MR. SHASHIKANTG MANDHANCA}   _ 
s/0 MR. GOVINDLAL MANDHANA   
AGED ABOUT  -  I
NO.106, 3RD1vLr'xI_N1'.~ 1S'i32_BLO_CK'-.   .,

2ND STAGE,..DOI§{EA._RS COI.ON.Y, 1- . "" "
BANGALoRE"55'Q,?09.I_   ~   ...APPLICANT

{BY SR1.S.rJ.:jD_,:9:i  ASSOCIATES, A'E)VS.}
AND: I I

M / JAI SPECIALITY VSTARCH

 * _ Nv:i);242/243,  INDUSTRIAL ESTATE
V' 'SENAPATI_ BAPAT MARG
 ILOWAELR9 PAFSEJI;-.[VW
 MUMBAI .401?'-e--'13  RESPONDENT

(SR1. NN. Am/.)

Z THIS APPLICATION IS FILED UNDER RULE 6 & 9 OF

‘I’HE COMPANIES (COURT) RULES, 1959 R/W SECTION 4.66

I ROF.Ti’I*IE COMPANIES ACT 1956 AND SECTION 151 OF THE
“CPC PRAYING TO RECALL THE ORDER OF WINDING UP
.. ___PASSED IN COMPANY PETITION NO. 87/2009 VIDE ORDER

Igsik

DATED 16.10.2009 BY RECORDING THE SETTLEMENT OF
THE DUES.

THIS APPLICATION COMING ON FOR 0Rp.E;:iS’,-

DAY THE COURT MADE THE FOLLO’WING:

In the light of the _0rcie1k’ ~._C»1:a1;A<.3d

c.A.No.783/2009 recalling th§"'orde;.~ d.:_i_t'ed. .=1é%_iC5¥2009 VA

directing winding upthé C_d13ipa1 fiy, this"'a§5p1icati0n
does not survive for c0fisVidéré1ii0r1..Vé;;»id accordingly,

rejected.

KS