Gujarat High Court High Court

Shankar vs Official on 23 December, 2010

Gujarat High Court
Shankar vs Official on 23 December, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/179/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 179 of 2010
 

In


 

COMPANY
APPLICATION No. 598 of 2008
 

In


 

COMPANY
PETITION No. 4 of 2005
 

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

 

SHANKAR
H HAWAR & 12 - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF M/S ELB SCHLIFF (INDIA) LTD & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
 
OFFICIAL
LIQUIDATOR for
Respondent(s) : 1, 
MS AMEE YAJNIK for Respondent(s) : 1, 
MR
SHALIN N MEHTA for Respondent(s) : 2, 
MR BHARAT JANI for
Respondent(s) : 3, 
NOTICE SERVED for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date : 04/08/2010
 
 
ORAL ORDER

Mr.Hemang
Shah, learned advocate appearing for Mr.Shalin N. Mehta, for
respondent No.2 prays for time to file affidavit-in-reply. The
Official Liquidator is directed to place the entire report of the
Chartered Accountant on record of this Application. He is further
directed to file a short report explaining the fund position and also
explaining the amount spent as well as interest earned after
24.8.2009. In the order dated 24.8.2009 the Court has observed that
the amount remains with the Official Liquidator is Rs.1,21,75,196/-
whereas as per the report filed by the Official Liquidator on
26.7.2010 the amount available with the Official Liquidator in the
Company’s Account is of Rs.1,15,39,051/-.

S.O.

to 16.8.2010.

(K. A. PUJ, J.)

kks

   

Top