Gujarat High Court High Court

Kraze vs Official on 31 August, 2010

Gujarat High Court
Kraze vs Official on 31 August, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/150/2009	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 150 of 2009
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 119 of 2007
 

In


 

COMPANY
PETITION No. 94 of 1996
 

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

 

KRAZE
BUILDER PRIVATE LIMITED - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF ARYAN FINE FAB LIMITED & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AS VAKIL for
Applicant(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR JS YADAV for
Respondent(s) : 1, 
MR KM PARIKH for Respondent(s) : 2, 
DS
AFF.NOT FILED (N) for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 31/08/2010 

 

 
ORAL
ORDER

Pursuant to the order
passed by this Court on 20.8.2010 Shri Premkumar Rai is personally
present before the Court. He submitted that he has already handed
over necessary documents to the Official Liquidator. The Official
Liquidator has confirmed about the receipt of the documents and he
prayed for some time to examine the said documents and to file
appropriate report in respect thereof. On behalf of M/s. Master
Handlers Shri M.C.Patel Manager is personally present. He
submitted that their head office is at Pune and all the documents
are lying there. He has also asked for time to produce all documents
and engage an advocate. Smt. Meenaben Naranbhai is personally
present before the Court. She submitted that she has purchased the
property which is in her possession. However, her husband has taken
away all the documents and she is not having any document. She has,
therefore, asked for time to furnish the documents if available on
the next date of hearing. Despite service of notice nobody is
present on behalf of M/s. Sundek. The Official Liquidator is,
therefore, directed to apply his seal forthwith. The Official
Liquidator is further directed to file his report in respect of
documents received by him from Shri Premkumar Rai and M/s. Master
Handlers as well as Smt. Meenaben Naranbhai are directed to produce
necessary documents in support of their possession of the premises
in question on the next date of hearing i.e. 8.9.2010.

(K. A. PUJ, J.)

kks

   

Top