Gujarat High Court High Court

O vs Bank on 28 April, 2011

Gujarat High Court
O vs Bank on 28 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/49/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 49 of 2011
 

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

O
L OF GUJARAT HI TECH INDUSTRIES LTD - Applicant(s)
 

Versus
 

BANK
OF INDIA & 4 - Respondent(s)
 

============================================= 
Appearance
: 
MR JS YADAV for Applicant(s) :
1, 
None for Respondent(s) : 1 -
5. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/04/2011 

 

ORAL
ORDER

The
report is filed by the Official Liquidator pursuant to the order
dated 10.9.2009 passed by this Court directing the Official
Liquidator to obtain fresh valuation of the assets of the Company.
Pursuant to that M/s. Krishna Consultants, Govt. Approved Valuer vide
letter dated 22.7.2010 submitted its report in a seal cover
containing fresh valuation of the assets of the Company and
accordingly the said report is placed in a seal cover before this
Court.

Having
heard learned counsel for the Official Liquidator, I am inclined to
permit the learned counsel for the O.L. to open the seal cover and
suggest upset price to be fixed by this Court.

O.L.R.

is adjourned to 10th May, 2011.

[ANANT
S. DAVE, J.]

//smita//

   

Top