Gujarat High Court High Court

Official vs Sanat on 20 June, 2011

Gujarat High Court
Official vs Sanat on 20 June, 2011
Author: Anant S. Dave,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/77/2011	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 77 of 2011
 

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


 

OFFICIAL
LIQUIDATOR - Applicant(s)
 

Versus
 

SANAT
S SHAH - Respondent(s)
 

=================================================
 
Appearance : 
OFFICIAL
LIQUIDATOR for Applicant(s) : 1, 
None for Respondent(s) :
1, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 20/06/2011 

 

ORAL
ORDER

1.
Through this report, the Official Liquidator has requested for
order of dissolution of the Company from the date of submission of
the report or such other order as may be considered appropriate.

2.
From the report it emerges that the Company was constituted for
holding and investment etc. Members of
the company adopted a resolution for voluntary winding up of the
Company at which point of time following shareholders were there in
the Company:-

Sr.No.

Name
of Shareholders

Equity
Share

1.

Mr.

Suhrid S. Sarabhai, Smt. Asha Sarabhai, & Dr. Anand S.
Sarabhai

954

2.

Smt.

Asha Sarabhai, Mr. Suhrid S. Sarabhai, & Dr. Samir S.
Sarabhai

1224

3.

Mr.

Samir S. Sarabhai, Mr. Suhrid S. Sarabhai & Smt. Asha Sarabhai

584

4

Dr.

Anand S. Sarabhai & Mr. Suhrid S. Sarabhai

160

TOTAL

2992

The
Company had following Directors:-

Sr.No.

Name
of Directors

Addresses

1.

Mr.

Suhrid S Sarabhai

The
Retreat, Shahibag, Ahmedabad-380004.

2.

Dr.

Anand S Sarabhai

The
Retreat, Shahibag, Ahmedabad-380004.

3.

Mr.

H. N. Udani

37/6
Sharad Appartment, Deepkunj Society, Paldi, Ahmedabad.

3.
The Directors have filed a declaration of solvency dated 22.12.1997
with the Registrar of Companies. General meeting of the Company was
held on 05.01.1998 adopting the
resolution for voluntary winding up of the Company. Notice to this
effect for appointment of Voluntary Liquidator was given to the
Registrar of Companies. Necessary Notification of the Extraordinary
General Meeting was also published in two local newspapers on
08.01.1998 and the same was published in
Official Gazette on 15.01.1998. Excess
assets of the Company have already been distributed amongst the
shareholders in the following manner:-

Assets:-

Estimated
Assets

Amount
to be realized(Rs.)

Value
Realized(Rs.)

Balance
at Bank

141

140.82

Loan
and Advances

210763

210763.26

Investment
other than securities

50025

50,000

Interest

7204

TOTAL(Rs.)

2,15,029

223108.08

Liabilities:-

Legal
Charges

1982

Cost
of notice in gazette and newspaper

1099

Incidental
outlay

17026.20

Creditor

3360

Other

944.88

Total

24412.08

Surplus
(Rs.)

198696

The surplus
assets of the Company have also been distributed amongst the members
of the Company.

4. It is
further stated that the Voluntary Liquidator has not received any
complaint against the notices for voluntary winding up and the
resolution of the company published in the newspapers and the
Official Gazette.

5. It is
further stated that upon perusal of the Books of Accounts nothing
objectionable has been noticed. No public interest elements have been
involved. The
Income Tax Department vide its letter dated 27.12.2001 issued a No
Objection Certificate to the company. The Directors of
the Company however, have filed affidavits duly notarized on
08.06.2011 declaring that there are no dues to the Government
department or other authorities against the Company and no
prosecution is pending. They also have agreed to indemnify in case
any dues are found in future against the Company. The Registrar of
Companies have also issued a letter of no objection against such
winding up.

6. Since all
necessary formalities have been completed and it is found that there
is no objection to winding up the Company voluntarily, it is hereby
directed that the Company shall stand dissolved from the date of this
order. The Voluntary Liquidator shall reserve the books of accounts
of the Company for the period of 5 years from today. He shall also
ensure that the Official Liquidator is paid cost of Rs.5,000/-. The
Official Liquidator’s Report is disposed of accordingly. Copy of this
order shall be communicated to the Registrar of Companies.

(Anant S.

Dave, J. )

*pvv

   

Top