High Court Karnataka High Court

The Bank Of New York Mellon vs Cranes Software International … on 15 September, 2010

Karnataka High Court
The Bank Of New York Mellon vs Cranes Software International … on 15 September, 2010
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT 

Dated this the 15th day of September, 5   _

BEFORE

THE I-ION'BLE MR. JUSTICE :1-I.N.i.i¢£--.c;i.A1VioI~:A1si 1'

Cornpanv PetitiondNVo.71'7'3/ 10   1 "
Company Apnlieation. _No,68§ /  E
BETWEEN: V  A  

The B;1nkTof--N¥eW  Meiion _ 
40"' Floor . " "
One Canada iSqu'a.re" ..
London, E14 5AL, isngiand
Repifesented b"y..itS

 '~  ' Co.nstit;_ute:i_ Attoliley-----« "
V' Mt. Navneetfiingh ...Petitioner in Co.P.173/2010

...App1icant in CA 689/2010

A  V(.By M / s. AZB & Partners, Advocates)

 AND: ., 

 'f_*~ Cfanes Software Internationai Limited
" _ A' Company incorporated under the

Companies Act, 1956

%   .,._\?'.7ith its registered office at

Shankar Narayana Building, Block 1-

4"' Floor, #25, M.(}. Road

Bangalore - 560 001

India ' ...Common Respondent

!.\f””-‘

at

The Company Petition No. 173 of 2010 is f_iled’r.1a,1nder
Section 433(3) and (I) r/W Section 439(3) and Section-1]b)
of the Companies Act, 1956 praying to wind upféheé respondent

Cranes Software International Lirnited, having” its.,_registere’d4_
office at Shankar Narayan Building, Block..1.,_ __4F?1 ‘Floor, #25,
M.G. Road, Bangalore– 560 001, under’ the provisioris:’,.of’v.the5 3′

Companies Act, 1956 and etc.,

The Company Application No. 689 of 20150 is filed under
Section 433(e) and [f] r/wt Section “111-34(1) A ~(a]*.__a’nd “Section
439(1(b] of the Companies Act,”1.956 prayingto: appoint official
liquidator High Court__ of Ka1:n_.ataka–._, or some, other fit and
proper person as provisional ;1iqu.ida.tor”o_f the respondent with
all powers under the Coinpanjgs1ACt,'”1,S56 and etc.,

These Co:npany:’petition_ Cornpany Application are

coming on for;o’rtl;ers this day’, the_Court_.made the following:

The learned._ petitioner files a memo
seeking withdrawalof th e peti~tison~;’:

2. ‘ taken on record. Accordingly, petition

tat”jgpherebyhfejecterifnsvfiaithdrawn. Consequently, C.A.689/IO

not sLtruioe.._ for consideration and the same is hereby

cciis missed’; 3 ~ .

Sdfeé
Ifidgé

ksp/–