Gujarat High Court Case Information System
Print
OLR/19220/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 192 of 2008
In
COMPANY
PETITION No. 152 of 2000
==========================================
O.L.
OF M/S MAHENDRA MILLS LTD (IN LIQN) - Applicant(s)
Versus
INDUSTRIAL
DEVELOPMENT BANK OF INDIA & 5 - Respondent(s)
==========================================
Appearance
:
OFFICIAL
LIQUIDATOR for Applicant(s) : 1,
MR JS
YADAV for Applicant(s) : 1,
None for Respondent(s) : 1 -
6.
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 15/09/2008
ORAL
ORDER
1. Vide
order dated 14th December, 2004 made in Company
Application No.183 of 2001, this court had directed as follows:-
6. In
the circumstances, learned advocate Shri Mishra has submitted that on
behalf of the applicants a claim shall be lodged with the Official
Liquidator within a fortnight from today. The Official Liquidator is
directed to verify the amount of claim which might be lodged by them
as soon as possible. The Official Liquidator shall also verify
whether the said claimants have claimed any other amounts through
Mazoor Mahajan Sangh, Kalol. After the work with regard to
verification of the workmen’s claim is done, the Official Liquidator
shall submit his report preferably before 7.2.2005.
2. In
compliance with the aforesaid directions, the Official Liquidator had
submitted a report dated 03rd September, 2008. The court
has perused the report. The directions issued vide order dated 14th
December, 2004 stand complied with. The report is accordingly
disposed of.
(
H.N. Devani, J. )
hki
Top