Gujarat High Court Case Information System
Print
COMA/238/2010 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 238 of 2010
In
COMPANY
PETITION No. 150 of
1996
===============================================
M/S
SUZUKI PARASRAMPURIA SUITINGS PVT LIMITED - Applicant(s)
Versus
OFFICIAL
LUQIDATOR OF MAHENDRA SUITINGS LTD ( IN LIQUIDATION & 2 -
Respondent(s)
===============================================
Appearance
:
MR
MAULIK G NANAVATI for Applicant(s) : 1,
OFFICIAL LIQUIDATOR for
Respondent(s) : 1,
MR RM DESAI for Respondent(s) : 1,
MR KI
SHAH for Respondent(s) : 2,
NOTICE SERVED BY DS for Respondent(s)
: 3,
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 08/12/2010
ORAL ORDER
Mr.
Desai, learned advocate for the Official Liquidator, has made a
grievance that the property of the company is being used by the
lessee, however, any lease rent is not coming into the funds of the
Official Liquidator. Mr. Nanavati, learned advocate for the applicant
has submitted that the applicant is running the factory and under the
agreement, a sum of Rs.70 lacs has been paid, by way of returnable
deposit, to the company and the accrued interest is to be treated as
rent. The details about the said payment of Rs.70 lacs and its
present status are not available on record.
Mr.
A.L.Shah, learned advocate appearing for the respondent No.3 has
submitted that the respondent No.3 will file affidavit placing on
record the relevant facts, including the facts regarding the
aforesaid amount deposited by the applicant.
To
enable the respondent No.3 to file affidavit stating all the relevant
facts, hearing is adjourned to 15th December, 2010.
[K.M.Thaker,
J.]
kdc
Top