Gujarat High Court Case Information System
Print
COMA/90/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 90 of 2010
In
OFFICIAL
LIQUDATOR REPORT No. 110 of 2007
In
COMPANY APPLICATION No. 187 of 2006
=================================================
RASIKLAL
S MARDIA - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR & 3 - Respondent(s)
=================================================
Appearance :
PARTY-IN-PERSON
for Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) :
1,
MR RM DESAI for Respondent(s) : 1,
MS AMEE YAJNIK for
Respondent(s) : 1,
MS HEMLATTA JHAVERI for Respondent(s) : 1,
MR
PS CHAMPANERI for Respondent(s) : 2,
MRS SANGEETA N PAHWA for
Respondent(s) : 3,
MR HEMANG M SHAH for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/06/2011
ORAL
ORDER
Heard
the learned counsels for the parties and party in person present in
the Court.
Pursuant
to the order dated 21.03.2011, OL has filed report on 18.02.2011. In
para 1 of the said report it is submitted that as per the order dated
28.02.2010 passed in OLR No.69 of 2010 the office of the OL
maintains a list of approved panel valuers.
In
the above, names of three approved valuers are suggested to which
none of the party has any objection, if this court directs any one of
those three approved valuers to carry out valuation report so far as
inventory of plant and machinery and other items of the company in
liquidation is concerned.
Considering
the overall facts and circumstances of the case, I am inclined to
appoint GITCO as a valuer to carry out inventory / valuation of the
plant and machinery and other items of the company in liquidation as
earlier as possible and preferably on or before 16.08.2011.
S.O.
to 16.08.2011.
[Anant
S. Dave, J.]
*pvv
Top