Gujarat High Court High Court

Pusti vs O on 19 September, 2008

Gujarat High Court
Pusti vs O on 19 September, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/510/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 510 of 2008
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 175 of 2007
 

In
OFFICIAL LIQUDATOR REPORT No. 123 of 2006
 

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


 

PUSTI
ENTERPRISES PVT LTD - Applicant(s)
 

Versus
 

O
L OF M/S PATEL MILLS LTD (IN LIQN) & 38 - Respondent(s)
 

========================================
 
Appearance : 
MR
SACHIN D VASAVADA for Applicant(s) : 1, 
OFFICIAL
LIQUIDATOR for Respondent(s) : 1, 
MR RAKESH R PATEL for
Respondent(s) : 2, 
None for Respondent(s) : 3 -
39. 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 19/09/2008 

 

 
 
ORAL
ORDER

By
this application, the applicant seeks a direction against respondent
to execute the sale deed in favour of the present applicant in terms
of the order passed by a Division Bench of this Court in O.J.
Appeals No.229 of 2007 and No.232 of 2007.

Pursuant
to the orders passed by a Division Bench of this Court in O.J.
Appeals No.229 of 2007 and No.232 of 2007, and Miscellaneous Civil
Application No.80 of 2008, out of thirty-one lessors, twenty-seven
lessors have already been paid the amounts as stated in the said
order. However, as regards the three lessors, it appears that there
was some dispute, hence, the sale deed could not be executed so far.
Today, at the time of hearing of the present application, the
parties have resolved the matter between them and have arrived at
the following consensus :

[a] The
remaining three lessors agree to furnish all necessary details to the
IDBI Bank. Till then, the IDBI Bank shall retain the amounts payable
to the said three lessors, namely, [1] Shantaben Chandulal Patel,
wife of Mohanbhai Ganeshbhai Patel, [2] Bhadraben Rasikbhai Patel
[daughter of Bachubhai Somnath Patel], and [3] Premilaben Ramkrishna
Amin [daughter of Bachubhai Somnath Patel], in Fixed Deposits, along
with the interest accrued thereon.

[b] On
furnishing all details to the IDBI Bank, the IDBI Bank will release
the amount forthwith with interest accrued thereon.

[c] All
lessors undertake to execute the sale deed in favour of the applicant
on 22nd September, 2008.

In
view of the aforesaid, the grievance voiced by the applicant in the
present application stands redressed. The application is, therefore,
disposed of accordingly.

[HARSHA
DEVANI, J.]

parmar*

   

Top