Gujarat High Court High Court

Bank vs Official on 22 March, 2010

Gujarat High Court
Bank vs Official on 22 March, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/73/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 73 of 2010
 

In


 

COMPANY
PETITION No. 40 of 2001
 

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

BANK
OF BARODA - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR HON'BLE HIGH COURT OF GUJARAT ( LIQUID & 3 -
Respondent(s)
 

===========================================
 
Appearance : 
MR
BD KARIA for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
===========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/03/2010 

 

 
ORAL
ORDER

It
prima facie appears that there is non compliance of the order dated
20.09.2007 passed by this Court in Company Application No.676 of 2006
as though by aforesaid order, Official Liquidator was directed to
workout a fresh ratio for final disbursement within one month, same
is not carried out and therefore, ratio for final disbursement has
not been worked out.

At
the request of Mr.Jani, learned Advocate appearing on behalf of the
Official Liquidator to submit report explaining non compliance of the
order passed by this Court, stand over to 05th April,
2010. To be placed in First Board.

[M.R.Shah,J.]

satish

   

Top