Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Upendra Kishan Kachru & Anr. vs M/S. Shweta Tours And Travels Pvt. ...
2021 Latest Caselaw 542 Del

Citation : 2021 Latest Caselaw 542 Del
Judgement Date : 17 February, 2021

Delhi High Court
Upendra Kishan Kachru & Anr. vs M/S. Shweta Tours And Travels Pvt. ... on 17 February, 2021
                          $~2 (Company Side)
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +     CO.PET. 287/2007 & CO. APPL. 86/2021
                                UPENDRA KISHAN KACHRU & ANR.                  ..... Petitioners
                                                    Through:

                                                    versus

                                M/S. SHWETA TOURS AND TRAVELS PVT.LTD.
                                                               ..... Respondent
                                                    Through:     Mr. Rishi Manchanda, Adv.
                                                                 Standing Counsel for OL


                                CORAM:
                                HON'BLE MR. JUSTICE C.HARI SHANKAR
                                        ORDER

% 17.02.2021

CO. APPL. 86/2021(for dissolution of the company) & CO.PET. 287/2007

1. This is the application, filed by the Official Liquidator under Section 481 of the Companies Act, 1956, read with Rule 9 of the Companies (Court) Rules, 1959, inter alia praying that the subject company, i.e. Shweta Tour & Travels Pvt. Ltd., be dissolved and the Official Liquidator, Delhi, be discharged as its Liquidator.

2. This Court, vide order dated 24th January,2013, appointed the Official Liquidator attached to this Court, as the provisional liquidator of the subject Company, i.e. M/s. Shweta Tours & Travels Pvt. Ltd. [hereinafter referred to as "the Company (In Liqn.)"]. Subsequently, vide order dated 03rd April,2014, final winding up of the Company (In Signature Not Verified Digitally Signed By:SUNIL SINGH NEGI Signing Date:01.03.2021 14:23:52 Liqn.) was ordered and the Official Liquidator was appointed as the Liquidator of the Company (In Liqn.), with directions to take over the assets, stocks and records of the Company (In Liqn.).

3. It is stated that in compliance of this Court's order dated 03rd April, 2014, the citation of the winding up of the Company (In Liqn.) was published on 17th May, 2014, in the newspapers namely, "Statesman" (English edition) and "Jansatta" (Hindi edition) as well as in "Delhi Gazette".

4. It is also stated that as per the affidavit in support of the Statement of Affairs under Section 454 of the Companies Act, 1956, as filed by the Ex-Directors, there were no funds in the Company (In Prov. Liqn.) and the fund position of the Company (in liqn.) as on 31.01.2021 is Rs.(-)4,996/-. Further, as per the Balance Sheet of the Company (In Liqn.) for the period from 31st March, 2010 to 31st March, 2011, the Company (In Liqn.) had no immovable property in its name. As such, the claims for the Company (In Liqn.) were not invited by the office of the Official Liquidator.

5. It is stated by the Learned Standing Counsel for the Official Liquidator that the Official Liquidator has no further assets either moveable or immoveable from which any further money could be realized for the Company (In Liqn.). Since there is no probability of realizing any further funds and no useful purpose would be served by keeping this matter pending, accordingly, it is being prayed by way of the present application that the Company (In Liqn.), i.e. M/s. Shweta Signature Not Verified Digitally Signed By:SUNIL SINGH NEGI Signing Date:01.03.2021 14:23:52 Tours & Travels Pvt Ltd. be dissolved under Section 481 (1) of the Companies Act, 1956.

6. It is further prayed that in that eventuality, the Official Liquidator be discharged from the duties as the Liquidator of the Company and the Official Liquidator be permitted to close the books of accounts of the Company (In Liqn.) maintained by the office of the Official Liquidator.

7. Thus, having regard to the aforesaid facts and circumstances and the record of the case, the liquidation proceedings deserve to be brought to an end. Consequently, the prayer made in the application is allowed and the Company, i.e. Shweta Tours & Travels Pvt. Ltd.is dissolved.

8. Copy of the order becommunicated by the Official Liquidator to the Registrar of Companies within 30 days.

9. The petition is disposed of in the aforesaid terms.

C.HARI SHANKAR, J FEBRUARY 17, 2021 ss

Signature Not Verified Digitally Signed By:SUNIL SINGH NEGI Signing Date:01.03.2021 14:23:52

 
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