Gujarat High Court High Court

Ezy vs Gujarat on 2 September, 2008

Gujarat High Court
Ezy vs Gujarat on 2 September, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/627120/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6271 of 2008
 

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

EZY
SLIDE FASTERS LTD & 1 - Petitioner(s)
 

Versus
 

GUJARAT
STATE FINANCIAL CORPORATION - Respondent(s)
 

=================================================
 
Appearance
: 
MR SP MAJMUDAR for
Petitioner(s) : 1 - 2.MR PP MAJMUDAR for Petitioner(s) : 1 -
2. 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MR NC NAYAK for
Respondent(s) : 1, 
MS JYOTSNA M AMIN for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 02/09/2008 

 

 
ORAL
ORDER

One,
Mr.Raju Suraiya, Director of the petitioner company has filed an
undertaking supported by a Resolution passed by the Board of
Directors consisting of Mr.R.C. Patel, who is Chairman and R.
Suraiya, who is the only another Director, authorising Mr.Suraiya to
file an undertaking before this Court. Resolution is dated 22nd
August 2008 and the undertaking is dated 27th August 2008.

It
is not in dispute that Plot No.2103B, GIDC, Halol, District
Panchmahals is not mortgaged with Gujarat State Financial Corporation
(GSFC). It is also not in dispute that some of the machinery lying
on the said plot is mortgaged with GSFC. Only because the mortgaged
machinery is lying on the plot, GSFC cannot seal the plot. It will
be in fitness of things, if GSFC is directed to have an inventory
made of the machinery which is mortgaged with GSFC. It is,
therefore, directed that inventory be made of the machinery mortgaged
and lying on Plot No.2103B, GIDC, Halol, District Panchmahals, as
early as possible, but not later than 6th September 2008
and place the same before this Court on 8th September
2008. If it is deemed fit, GSFC can also have photographs of the
machinery mortgaged with them. Adjourned to 8th September
2008.

(RAVI R. TRIPATHI, J.)

karim

   

Top