Gujarat High Court High Court

M/S vs Vijaykaran on 29 August, 2011

Gujarat High Court
M/S vs Vijaykaran on 29 August, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/271/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 271 of 2011
 

In


 

O.J.APPEAL
No. 21 of 2011
 

In


 

CIVIL
SUITS No. 7 of 1993
 

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


 

M/S
MAHALAXMI BUILDINGS SINCE DISSOLVED THRO.BHOLABHAI V PAT & 2 -
Applicant(s)
 

Versus
 

VIJAYKARAN
SUBHKARAN DUGAR & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
MB GANDHI for
Applicant(s) : 1 - 3.MR CHINMAY M GANDHI for Applicant(s) : 1 - 3. 
MR
NV GANDHI for Respondent(s) : 1, 
MR DEVANG D TRIVEDI for
Respondent(s) : 2, 
OFFICIAL LIQUIDATOR for Respondent(s) : 3, 
None
for Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 29/08/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. It
has been stated by Mr. J.S. Yadav that the amount of Rs.5 lacs has
been deposited in three instalments i.e. (i) Rs.1,67,000/- (ii)
Rs.1,66,500/- and (iii) Rs.1,66,500/-. Now under the circumstances,
the Official Liquidator by engaging some Expert shall get the
verification on the following aspects :

(1) Whether,
there is any separate terrace right available in the premises or not,
if yes, valuation thereof.

(2) Whether,
there are any individual properties of the alleged contemner who were
Bholabhai Valjibhai Patel, Gokul Valjibhai Patel and Gordhan
Valjibhai Patel.

2. The
Official Liquidator shall also report to this Court about the shops,
if any, of which the possession has been taken over by Official
Liquidator and whether any claim has been made therein by any party
and the valuation thereof.

3.
It will be open to the contemner to supply relevant documents for
such purpose to the office of the Official Liquidator for the Expert
engaged for this purpose.

4. S.O.

to 20.09.2011. A report shall be produced before this Court on
20.09.2011 on its value, feasibility and other relevant aspects.

Sd/-

(Jayant
Patel, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top