Gujarat High Court High Court

========================================== vs Notice on 8 July, 2008

Gujarat High Court
========================================== vs Notice on 8 July, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/149/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 149 of 2006
 

In


 

COMPANY
PETITION No. 223 of 1996
 

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

O.L.OF
GOODEARTH ORGANICS (INDIA) LTD. 

 

Versus
 

STATE
BANK OF INDIA & ORS 

 

==========================================
Appearance : 
OFFICIAL
LIQUIDATOR for Applicant:1MR MRUGESH JANI for  Applicant :1 
NOTICE
SERVED for Respondents:1, 3, 
MR MUKESH A PATEL for
Respondent:2 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 08/07/2008  
 
ORAL ORDER

The
Official Liquidator to join ARCIL as party respondent. It is stated
that the Bank of India has assigned its debt to the ARCIL. The
amendment shall be carried out on or before 10th July,
2008.

NOTICE
to newly added respondent
returnable on 28th July, 2008.

In the meanwhile, the
learned Advocate Mr.Mukesh Patel appearing for respondent No.2 C.K.P
Co-op. Bank Ltd. to place on record a copy of the order passed in
Company Application No.327 of 2002.

So far as the relief
sought for in paragraph 11(b) is concerned, which reads as under:-

?Sb) That, this
Hon’ble Court may be pleased to ratify the action taken by the
Official Liquidator in changing the security arrangement on the
factory premises of the company w.e.f 23.08.2006 and be further
pleased to permit the Official Liquidator to pay the bill of the
newly appointed security from the funds available with the Official
Liquidator under the head Company Paid Staff Salary Reserve Funds
A/c., which shall be reimbursed by the Official Liquidator from
realization of the amount from sale of assets of the company,??

the
learned Advocate Mr.Jani for the Official Liquidator has invited the
attention of the Court to Item No.6 in Tabular Form at Page No.61 of
the petition i.e. 17.08.2007 to April 08 i.e. 8 months and 15 days @
Rs.16,200/- and payment amount of Rs.1,37,440/- is yet to be made to
security agency.

The
Official Liquidator is permitted to make the payment as prayed for.

(RAVI
R.TRIPATHI, J.)

Amit/-

   

Top