Gujarat High Court High Court

O.L vs Vatva on 30 September, 2008

Gujarat High Court
O.L vs Vatva on 30 September, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/10420/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 104 of 2008
 

In


 

COMPANY
APPLICATION No. 177 of 2008
 

In
 


COMPANY APPLICATION
No. 532 of 2007
 

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


 

O.L.
OF SHREE AMBICA MILLS LTD. (IN LIQN.) - Applicant(s)
 

Versus
 

VATVA
INDUSTRIES MADOOR SABHA & 5 - Respondent(s)
 

========================================== 
Appearance
: 
OFFICIAL
LIQUIDATOR for Applicant(s) : 1,                 
                                                                     
                             MR JS YADAV for Applicant(s) : 1, 
MR
SHALIN N MEHTA for Respondent(s) : 1, 
MR HEMANG M SHAH for
Respondent(s) : 1, 
MR SP MAJMUDAR for Respondent(s) : 2 - 3, 6, 
MR
PP MAJMUDAR for Respondent(s) : 2 - 3, 6, 
NOTICE NOT RECD BACK for
Respondent(s) : 4, 
NOTICE SERVED for Respondent(s) :
5, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 30/09/2008 

 

 
ORAL
ORDER

1. By
this report, the Official Liquidator has prayed for a direction
against the respondent no.1 to identify 70 workmen of the Tube
Division of the Company who have submitted their claim forms through
respondents no.2 to 6 or if the authorised Union being respondent
no.1 does not identify these 70 workmen, then the respondents no.2 to
6 may be directed to get the account of these 70 workmen opened in
the Punjab National Bank, Ashram Road Branch, Ahmedabad by submitting
necessary proof of their identity to the satisfaction of Punjab
National Bank under KYC (Know Your Client) requirements so that the
Official Liquidator can issue one cheque in favour of Punjab National
Bank, Ashram Road Branch, Ahmedabad with instructions to it to
credit the respective amount in the respective Bank A/cs. of all
these 70 workmen, without any identification formality either by the
respondent no.1 Union or by the respondents no.2 to 6 or by the
Official Liquidator.

2. The
learned advocate for respondent no.1 states that subsequently the
respondents no.2 to 6 have identified these 70 workmen and
disbursement has been made in their favour.

3. In
view of the aforesaid facts, the present report would not survive and
is disposed of accordingly.

(
Harsha Devani, J. )

hki

   

Top