Gujarat High Court High Court

Nariman vs O on 17 August, 2010

Gujarat High Court
Nariman vs O on 17 August, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/140/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 140 of 2010
 

In


 

COMPANY
PETITION No. 80 of 2002 
=========================================
 

NARIMAN
POINT CHEMICAL - Applicant(s)
 

Versus
 

O
L OF HEMCO MINING AND SMELTING LIMITED & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR
SURESHKUMAR RAVI for
Applicant No : 1 
OFFICIAL LIQUIDATOR for Respondent No : 1 
MS
AMEE YAJNIK for Respondent No : 1 
MR RITURAJ M MEENA for
Respondent No : 2 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

Date
: 17/08/2010 

 

 
ORAL
ORDER

Pursuant
to the order passed by this Court on 10th August, 2010,
Mr. M.L. Pandey, Authorized Representative of the Company is
personally present before the Court. He submits that Mr. A.S. Puri
is a director of the applicant Company and as per the Board
Resolution dated 7th September, 2009, authority was given
to him to pursue the present proceedings. He is not aware who is
the other directors of the Company. He is also not aware about the
other details of the applicant Company.

Mr.

Rituraj M. Meena, learned advocate appearing for GIDC submits that
Plot No.29 is in the name of the Company (in liquidation), however,
the possession is not handed over to the Official Liquidator because
of the outstanding dues of the Corporation. He will place on record
the necessary details along with an affidavit of an authorized
person of the Corporation.

So
far as, the applicant Company’s identity is concerned, no
satisfactory proofs are produced before the Court. In the above
view of the matter, either Mr. A.S. Puri or Mr. B.M. Patel who was
directed earlier by order dated 10th August, 2010, is
again directed to remain personally present before the Court and
after ascertaining to the genuineness of the claim of the applicant
Company necessary order will be passed in the matter. The copy of
Resolution passed by the Board of Directors of the applicant Company
on 7.9.2009, authorizing Mr. Pandey is taken on record.

Hence,
S.O. to 30th August, 2010.

(K.A.

PUJ, J.)

Pankaj

   

Top