Gujarat High Court Case Information System
Print
COMA/117/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 117 of 2010
In
COMPANY
PETITION No. 40 of 1997
=========================================
REAL
DETECTIVE AND SECURITY ORGANISATION (PVT) LTD. - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF MANOR INVESTMENT PVT LTD - Respondent(s)
=========================================
Appearance
:
MR BS
SUPEHIA for
Applicant No : 1
OFFICIAL LIQUIDATOR for Respondent No : 1
MS
AMEE YAJNIK for Respondent No :
1
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 13/08/2010
ORAL
ORDER
Ms.
Amee Yajnik, learned advocate appearing for the Official Liquidator
submitted that winding-up order passed by the learned Single Judge
of this Court is stayed by the Division Bench and hence Official
Liquidator is not liable to pay any security charges to the present
applicant. It is the responsibility of the Company who has
challenged the winding-up order and obtained stay from the Division
Bench.
She
has, therefore, submitted that either the applicant should join the
Company as a necessary party to this application or obtained an
order from the Division Bench for payment to the security agency.
She has submitted that she will place on record the necessary order
passed by the Division Bench, staying the winding-up order and under
what circumstances the applicant is continued rendering services to
the Company.
Hence,
S.O. to 23rd August, 2010. To be
placed on 1st Board.
(K.A.
PUJ, J.)
Pankaj
Top