Gujarat High Court Case Information System
Print
COMP/130/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 130 of 2010
===================================
KOTAK
MAHINDRA BANK LIMITED - Petitioner
Versus
PANCHMAHAL
CEMENT COMPANY LIMITED - Respondent
===================================
Appearance
:
MR
NAVIN K PAHWA for Petitioner.
None for
Respondent.
===================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 18/08/2010
ORAL ORDER
The
petitioner is hereby directed to place on record as to when the
actual sale took place pursuant to the Recovery Certificate issued
by the Debts Recovery Tribunal, Mumbai and how and in what manner,
the amount realized on sale of the assets of the Company was
appropriated by the petitioner along with other two Secured
Creditors, namely, IDBI as well as IFCI.
Office
is directed to ascertain as to whether any winding up petition is
filed against Panchmahal Cement Company Limited and whether it is
pending before the Court. Necessary details be placed on the record
on the next date of hearing.
S.O. to
23.08.2010.
Sd/-
[K. A. PUJ, J.]
Savariya
Top