Gujarat High Court High Court

Lalitbhai vs Official on 13 July, 2010

Gujarat High Court
Lalitbhai vs Official on 13 July, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/458/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 458 of 2009
 

In


 

COMPANY
PETITION No. 228 of 2000
 

===================================
 

LALITBHAI
GUPTA - Applicant
 

Versus
 

OFFICIAL
LIQUIDATOR - Respondent
 

=================================== 
Appearance
: 
MR RS
SANJANWALA FOR MR
MRUGEN K PUROHIT for Applicant. 
MR HIREN M MODI for Official
Liquidator. 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 13/07/2010 
ORAL ORDER

Mr.

Hiren Modi, learned advocate appearing for the Official Liquidator
states that he will verify from the Company’s Banker as to whether
the amount of sale consideration paid by the purchaser by A/c. Payee
cheque has been duly credited in the Company’s Bank account. He will
also inquire as to whether the Valuation Report produced by the
applicant correctly shows the market value as on the date of the
purchase. He will also inquire as to whether the applicant is having
any relation with the Company or any of the ex-Directors. S.O. to
23.07.2010.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top