Gujarat High Court Case Information System
Print
COMA/73/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 73 of 2010
In
COMPANY
PETITION No. 40 of 2001
=========================================
BANK
OF BARODA - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF CROWN TELEVISION LTD. & 3 - Respondent(s)
=========================================
Appearance :
MR
BD KARIA for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
MRUGESH JANI for Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 14/06/2010
ORAL
ORDER
It
is reported that despite the last order passed by this Court dated
13th May, 2010 and despite further communication by the
office of the Official Liquidator dated 19th May, 2010,
Chartered Accountant, M/s. Sanjay Majmudar & Associates, has not
reconsidered the earlier report and has not refixed the final
percentage correctly, and, therefore, it appears that for whatever
reason the said firm is not interested in doing the work assigned to
it. Under the circumstances, the Official Liquidator is hereby
directed to get fresh report from another Chartered Accountant within
a period of two weeks from today and submit the same before this
Court. In view of the above, the Official Liquidator is hereby
directed not to assign any work to the aforesaid Chartered Accountant
firm and delete its name from the panel maintained by him. Stand
over to 28th June, 2010.
(M.R.
SHAH, J.)
siji
Top