Gujarat High Court High Court

Stressed vs Appearance : on 1 April, 2011

Gujarat High Court
Stressed vs Appearance : on 1 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/253/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 253 of 2010
 

In


 

COMPANY
PETITION No. 156 of 2002
 

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

STRESSED
ASSETS STABILISATION FUND - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATION OF M/S KANORIA DYE CHEM LTD ( IN LIQU & 4 - 

 

=========================================
 
Appearance : 
MR
BH BHAGAT for Applicant(s) : 1, 
MR.HIREN M MODI for Respondent(s)
: 1, 
MR HS MUNSHAW for Respondent(s) : 2, 
MR NAVIN K PAHWA for
Respondent(s) : 3, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 01/04/2011 

 

ORAL
ORDER

The
Official Liquidator has filed report dated 13.9.2010 in which it is
admitted that the Official Liquidator is having fund of
Rs.2,33,29,662/- in the company’s account. It is submitted that the
Official Liquidator may be permitted to invite the claim by issuing
public advertisement in two newspapers having wide circulation in the
area.

The
learned counsel appearing for the applicant submits that the above
process may be expedited since a few secured creditors are having
claim and no workman has lodged any claim till now.

Considering
the above, the Official Liquidator is permitted to issue public
advertisement in two newspapers having wide circulation in the area,
as discussed in paragraph 14 of the report. The above exercise be
done within two weeks from today.

Copy
of this order be given to the learned advocate appearing for the
Official Liquidator.

S.O.

To 20.4.2011.

(ANANT
S. DAVE, J.)

(swamy)

   

Top