Citation : 2026 Latest Caselaw 2019 Cal/2
Judgement Date : 18 March, 2026
OD-33
IN THE HIGH COURT AT CALCUTTA
Original Jurisdiction
ORIGINAL SIDE
CP/88/1971
IA NO: CA/1/2025, CA/2/2026
SAKOW INDUSTRIES PVT. LTD.
VS
BEFORE:
The Hon'ble JUSTICE RAVI KRISHAN KAPUR
Date : 18th March, 2026 Appearance:
Mr. Ranajit Chowdhury, Adv.
...for the Official Liquidator.
The Court: This is an application seeking dissolution of SAKOW
INDUSTRIES PRIVATE LIMITED (in liquidation).
It appears from the records of this proceeding that the matter has been
pending since 1971. The present fund position of the company is Rs.8,49,548/-.
There are no books of accounts nor records of the company (in liquidation)
which are traceable and, hence, any direction afresh to prepare the audited
accounts of the company (in liquidation) as contemplated under Rule 281 of the
Companies (Court) Rules, 1959 is an idle and empty formality. In the absence of
any available records, any attempt to cause advertisements would also be
commercially imprudent and impractical. The Status Report filed by the
company (in liquidation) indicates that all the immoveable and moveable
properties of the company (in liquidation) have been sold. The Official Liquidator
is also not in a position to confirm whether there are any creditors of the
company (in liquidation). There are also no pending proceedings in respect of
the company (in liquidation). There is no available information nor records
pertaining to this proceeding and as to whether any misfeasance proceedings
has been initiated against the ex-directors or other officers of the company (in
liquidation).
In view of the above, no purpose would be served in keeping this
proceeding pending.
In view of the above circumstances, it is just and reasonable and in the
interest of justice to dissolve the company (in liquidation).
The Official Liquidator is directed to transfer the balance amount of
Rs.8,49,548/- to the Reserve Bank of India. The Official Liquidator shall also
dispose of whatever remaining books and records of the company (in liquidation)
immediately after an expiry of five years from the date of dissolution of the
company (in liquidation) as stipulated under Section 550(1) and (2) of the
Companies Act, 1956.
In view of the above, the prayer for final dissolution of the company stands
allowed. There shall be an order in terms of prayer (a) of the Summons.
Accordingly, CP/88/1971 stands disposed of. All the connected
interlocutory applications being CA/1/2025, CA/2/2026 also stand disposed of.
(RAVI KRISHAN KAPUR, J.)
spal
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!