Gujarat High Court Case Information System
Print
COMA/106/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 106 of 2010
=========================================
RAMKUMARSINGH
CHENSINGH - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR SHRI BANSIDHAR SPINNING AND WEAVING MILL - Respondent(s)
=========================================
Appearance
:
MR VM
DHOTRE for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
JS YADAV for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/05/2010
ORAL
ORDER
1. The
present Judge’s summons has been taken out by the applicant,
ex-workman of the Company in liquidation i.e. Shri Bansidhar Spinning
and Weaving Mills Pvt. Ltd.(now in liquidation) for an appropriate
order directing the Official Liquidator of the Company in liquidation
to pay the applicant a sum of Rs.63,600/- being the amount of
gratuity, closure compensation, bonus, notice pay etc.
2. Considering
the report submitted by the Official Liquidator submitted today, let
the applicant submit the proof of debt, on affidavit, along with
supporting documents with the Official Liquidator within a period of
two weeks from today and on receipt of the same, Official Liquidator
is directed to get it verified through Chartered Accountant and on
such verification, whatever is held to be entitled to be paid to the
applicant, the Official Liquidator is directed to pay the same to the
applicant at par with other workmen within a period of three weeks
thereafter and communicate the applicant accordingly. If at all,
thereafter, the applicant has any grievance, it will be open for the
applicant to approach this Court which shall be considered in
accordance with law on merits.
3. With
this, application is disposed of. Direct service is permitted.
(M.R.
Shah, J.)
*menon
Top