Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Bombay High Court

M/S Sunmax General Trading L.L.C vs M/S Murli Industries Ltd on 5 August, 2022

Author: Avinash G. Gharote

Bench: Avinash G. Gharote

                                                                                                     (1)                                                  969olr6.21

                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      NAGPUR BENCH : NAGPUR

            OFFICIAL LIQUIDATOR REPORT NO. 6 OF 2021
                                IN
   COMPANY PETITION NOS. 8 OF 2011, 9/2011, 10/2011, 3/2012, 6/2012
                           AND 10/2012
  In the matter of various companies (in liquidation) and M/s. Murli Industries Ltd.
  ---------------------------------------------------------------------------------------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Coram,                                                                     Court's or Judge's orders
appearances, Court's orders of directions
and Registrar's orders
  ---------------------------------------------------------------------------------------------------------------------------------------------------------------------------
           Mr. De, Advocate for Official Liquidator
           Mr. H.V.Thakur & Mr. Parth Ranade, Advocate for M/s. Murli Industries Ltd.


                                                                           CORAM :                     AVINASH G. GHAROTE, J.

DATE : 05/08/2022 In all these petitions, common affidavit has been filed on behalf of respondent M/s. Murli Industries Limited, dated 20.07.2022, stating that pursuant to the proceedings, the company now stands amalgamated with Dalmia Cement (Bharat) Limited, which has taken over the business of the aforesaid company, in view of which the present proceedings have become infructuous.

The statement is accepted.

All the company petitions are dismissed as become infructuous.

Since the Official Liquidator has pressed the claim before the company regarding his fees and charges, the same is permitted to be paid from the common pool funds.

JUDGE Rvjalit ::: Uploaded on - 10/08/2022 ::: Downloaded on - 07/01/2023 15:59:53 ::: (2) 969olr6.21 ::: Uploaded on - 10/08/2022 ::: Downloaded on - 07/01/2023 15:59:53 :::