Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Air France Ground Handling Pvt. ... vs ...
2016 Latest Caselaw 4201 Del

Citation : 2016 Latest Caselaw 4201 Del
Judgement Date : 31 May, 2016

Delhi High Court
Air France Ground Handling Pvt. ... vs ... on 31 May, 2016
$~
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

+                  Co.Pet. 382/2016

       IN THE MATTER OF

       AIR FRANCE GROUND HANDLING PVT. LTD.
       (IN VOL. LIQN.)                              ..... Petitioner
                       Through: Mr. Mayank Goel, Advocate for
                                Official Liquidator.

CORAM:
HON'BLE MR. JUSTICE SUDERSHAN KUMAR MISRA

% SUDERSHAN KUMAR MISRA, J.

1. This is a petition filed under Section 497(6) of the Companies Act, 1956 by the Official Liquidator for voluntary winding up of Air France Ground Handling Private Limited.

2. The Company has passed a special Resolution in its Extraordinary General Meeting held on 09.11.2009 for voluntary winding up of the Company, wherein Mr. Manoj Kumar Malhotra was appointed as a Voluntary Liquidator of the Company.

3. The Registrar of Companies was informed regarding the voluntary winding up and the appointment of the Voluntary Liquidator. Notices under Rule 315 of the Company (Court) Rules, 1959 were issued and requisite forms were filed with the Registrar of Companies.

4. The declaration of solvency was executed and approved by the Board of Director in their meeting held on 09.11.2009, and the same has been filed with the office of the Registrar of Companies in Form 149 as prescribed under Rule 488 of the Companies (Court) Rules, 1959.

5. The Voluntary Liquidator has filed the requisite forms, and notices were published in the Official Gazette on 12.12.2009 as well as in two newspapers namely "The Financial Express" (English) on 18.11.2009 and "Jansatta" (Hindi) dated 19.11.2009 along with the Memorandum of Association and Articles of Association with the Office of the Official Liquidator.

6. Pursuant to Section 497 of the Companies Act, 1956, final Extraordinary General Meeting was held on 02.05.2011 and the Voluntary Liquidator filed the final accounts of the Company in Forms No.156 and 157, as prescribed under Rules 329 and 331 of the Companies (Court) Rules, 1959, before the Registrar of Companies and to the Official Liquidator.

7. The Official Liquidator has received 'No Objection Certificates' from the Registrar of Companies and the Income Tax Department.

8. The Voluntary Liquidator of Air France Ground Handling Pvt.

Ltd. has filed an affidavit with the Official Liquidator to declare

that no outstanding amount stands against the Company as on winding up date.

9. The Official Liquidator has scrutinized the records submitted by the Voluntary Liquidator and has recorded satisfaction that necessary compliances of Section 497 of the Companies Act, 1956 and the other relevant provisions of the Companies Act, 1956 have been made and that the affairs of the Company have not been conducted in a manner prejudicial to the interest of its members or to the public.

10. The Official Liquidator, in these circumstances, has sought winding up and final dissolution of the Company from the date of filing of the petition, i.e., 07.04.2016.

11. In view of the above, and the satisfaction recorded by the Official Liquidator, the Company is wound up and shall be deemed to be dissolved with effect from the date of the filing of the petition, i.e., 07.04.2016.

12. Copy of the order be filed by the Official Liquidator with the Registrar of Companies within the statutory period as per the Companies Act, 1956.

13. The petition stands disposed off.

SUDERSHAN KUMAR MISRA (Judge) MAY 31, 2016

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter