Gujarat High Court High Court

Board vs Chairman on 8 February, 2011

Gujarat High Court
Board vs Chairman on 8 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/50/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 50 of 2010
 

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

BOARD
FOR INDUSTRIAL AND FINANCIAL RECONSTRUCTION - Petitioner(s)
 

Versus
 

CHAIRMAN
& M D M/S CLARISIS ORGANICS LTD & 8 - Respondent(s)
 

=============================================
 
Appearance : 
BOARD
OPINION for Petitioner(s) : 1, 
MR PAVAN S GODIAWALA for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2 - 4, 6,
8, 
NOTICE UNSERVED for Respondent(s) : 5, 
SERVED BY AFFIX.(N)
for Respondent(s) : 7, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 08/02/2011 

 

ORAL
ORDER

Heard
learned advocate for the Company and Official Liquidator. The board
of Industrial Financial Reconstruction (BIFR) has forwarded the
opinion for winding up of Claris Organics Ltd. under the provisions
of Section 20(1) of the Sick Industrial Companies Special Provisions
Act, 1985 (SICA) and it is registered as Company Petition. There is
no scheme for revival yet presented of the said company and hence the
present petition is required to be admitted.

Hence,
Admit. The Official Liquidator is hereby appointed as
Provisional Liquidator of Claris Organics Ltd., and take over the
custody of the properties of the company. It is further directed to
publish the petition for hearing in two local newspapers, Indian
Express (English Daily) and Sandesh (Gujarati Daily) both Vadodara
Edition and publication in the Government Gazette is dispensed with.
The date of hearing is fixed on 7th March, 2011.

[ANANT
S. DAVE, J.]

//smita//

   

Top