Gujarat High Court Case Information System
Print
COMA/264/2008 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 264 of 2008
In
COMPANY
PETITION No. 7 of 2001
With
COMPANY
APPLICATION No. 89 of 2008
In
OFFICIAL
LIQUDATOR REPORT No. 233 of
2007
=========================================================
GUJARAT
STEEL TUBE EMPLOYEES UNION & 1 - Applicant(s)
Versus
O.L.
OF GUJARAT STEEL TUBES LTD. (IN LIQN.) & 7 - Respondent(s)
=========================================================
Appearance
:
MR
MUKUL SINHA for
Applicant(s) : 1 - 2.
MS AMEE YAJNIK for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2,
MS NALINI S LODHA for
Respondent(s) : 3 - 4, 8,
MR CHIRAG R KOTHARI for Respondent(s) :
5,
MR AC GANDHI for Respondent(s) : 6,
SINGHI & CO for
Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 27/06/2011
COMMON
ORAL ORDER
Ms.
Yajnik, learned advocate representing OL has submitted that different
lists giving details of workmen have been placed on record by
different Unions wherein the total number of workmen and the claim
amount are differing. One of the Unions representing the workmen has
alleged that several ghost workmen have been included in the list.
One of the secured creditor has submitted that there are several
anomalies as well e.g. whether the staff member would be entitled to
claim payment under Section 529 of the Act or not.
So
far as the 3 different lists containing different number of workmen
and different claims and the application filed by another set of 14
workmen i.e. Company Application No. 193 of 2010 are concerned, Ms.
Yajnik, learned for the OL has submitted that office of OL will
undertake preliminary exercise of verification of list and preparing
brief summary of the details in the 3 lists and all details about the
workmen whose names are mentioned in three different lists and the
claim amount shall be placed on record within period of one week.
So
as to enable learned advocate for the OL to undertake said exercise,
and to consider the possibility of constituting a committee who can
examine each of the claims and verify the record so as to ascertain
the actual number of workmen as per the date of closer or as on the
date of winding up.
For
the aforesaid purpose, for the present the applications are adjourned
to 06.07.2011.
(K.M.THAKER,J.)
Suresh*
Top