Gujarat High Court Case Information System
Print
COMA/23/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 23 of 2008
In
COMPANY
PETITION No. 173 of 1986
=========================================================
PANKAJ
GOSWAMI - Applicant(s)
Versus
THE
OFFICIAL LIQUIDATOR OF M/SKANKARIA CHEMICALS LTD. - Respondent(s)
=========================================================
Appearance
:
MR
BS SUPEHIA for
Applicant(s) : 1,
MS
AMEE J YAJNIK, OFFICIAL
LIQUIDATOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 05/08/2008
ORAL
ORDER
Present
Judges Summons has been taken out by the applicant Pankaj Goswami,
Managing Director of Real Detective & Security Organization [P]
Limited praying to direct the Official Liquidator to clear the
outstanding security bills of the applicant up to December, 2007
towards the security charges.
The
present Judges Summons/application can be disposed of more
particularly, in reference to the contents of para-2 of the report
submitted by the Ms. Amee Yajnik, learned counsel appearing on behalf
of the Official Liquidator dated 5th August, 2008,
because, in para-2, it is mentioned that payment of the amount of
bill of Rs. 2,02,500/- requires to be made after scrutiny and
verification of the bill. According to the Official Liquidator,
funds of Rs. 64,46,635/- are available with him in the Company’s
Account. So, necessary arrangement can be made.
In
view of the above, the Official Liquidator shall pay the above
amount after scrutiny and proper verification of the bills submitted
by the applicant.
The
present Judges Summons is disposed of accordingly. Request of Mr.
Supehia to grant cost is not found acceptable and is therefore
rejected. Order and direction accordingly.
[C.K.
BUCH, J.]
pirzada/-
Top