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]

Karnataka High Court

M/S Megacity (Bangalore) vs The Deputy Registrar Of Companies on 15 November, 2012

Author: H N Nagamohan Das

Bench: H.N.Nagamohan Das

                        1


IN THE HIGH COURT OF KARNATAKA AT BANGALORE

  DATED THIS THE 15TH DAY OF NOVEMBER, 2012

                     BEFORE

  THE HON'BLE MR.JUSTICE H.N.NAGAMOHAN DAS

        CRIMINAL PETITION NO.4112/2012

BETWEEN

  1. M/S. MEGACITY (BANGALORE)
     DEVELOPERS & BUILDERS LTD.,
     120, KENGAL HANUMANTHAIAH ROAD,
     BANGALORE-27.
     REP. BY MANAGING DIRECTOR,
     SRI. C. P. YOGESHWARA.

  2. SHRI. C. P. YOGESHWARA,
     S/O. SH. PUTTAMADEGOWDA,
     AGED ABOUT 48 YEARS,
     MANAGING DIRECTOR OF
     MEGACITY (BANGALORE)
     DEVELOPERS & BUILDERS LIMITED,
     NO. 61, "NAVASUMA", 20TH MAIN,
     MUNESHWARA BLOCK,
     GIRINAGAR, BANGALORE-85
                                    ... PETITIONERS

(BY SRI. TOMY SEBASTIAN, SENIOR COUNSEL)

AND

THE DEPUTY REGISTRAR OF COMPANIES,
IIND FLOOR, "E" WING, KENDRIYA SADAN,
                             2


KORAMANGALA,
BANGALORE-34.
                                        ... RESPONDENT

(BY SRI. B. P. PUTTASIDDAIAH, ADVOCATE)

     THIS CRIMINAL PETITION IS FILED U/S.482
CR.P.C   PRAYING  TO   QUASH   THE   CRIMINAL
PROCEEDINGS INITIATED AGAINST THE PETITIONERS
IN C.C.NO.38/2010 ON THE FILE OF THE SPECIAL
COURT FOR ECONOMIC OFFENCES, BANGALORE
INCLUDING    THE    ORDER   DATED    22.1.2010
REGISTERING THE CASE AGAINST THE PETITIONERS
FOR THE OFFENCES U/S 168 OF THE COMPANIES
ACT, 1956.

    THIS CRIMINAL PETITION IS COMING ON FOR
ORDERS THIS DAY, THE COURT MADE THE
FOLLOWING:
                  ORDER

The learned senior counsel for the petitioners files a memo seeking withdrawal of the petition as not pressed.

2. Accordingly, the petition is hereby dismissed as not pressed.

Sd/-

JUDGE KSR