IN THE HIGH COURT OF JHARKHAND AT RANCHI
Company Petition No. 9 of 1995 R
M/s India Automotives Limited ........................... Petitioner
Versus
B.S.F.C.. & Others ............... Respondents
......
Coram: Hon’ble Mr. Justice Ramesh Kumar Merathia
……
For the Petitioner : Mr. M.K.Sinha, Advocate
For the Official Liquidator : Mr. B. Mishra, In Person
For BSFC : Mr. A.K.Yadav, Advocate
……
Order No. 79 Dated 14 October 2011
th
1. Mr. A.K.Yadav, learned counsel appearing for the B.S.F.C.,
submitted that on verification of the account, it was found that a sum of Rs.
1,22,085/ was adjusted while settling the accounts with the ExDirectors and
only a sum of Rs. 10,000/(ten thousand) is to be received by the BSFC.
Mr. M.K.Sinha, submitted that the said amount may be returned
to the ExDirector Sri Ashcharya Lal Chachra.
The Official Liquidator submitted that a sum of Rs. 10,000/ will
be paid to BSFC after verifying the accounts. He further submitted that the
balance amount may be paid to the ExDirector.
Accordingly, the Official Liquidator is permitted to pay Rs.
10,000/ to BSFC if it is found due on verification of the accounts. He will
further pay Rs. 1,22085/ to the said ExDirector Sri Ashcharya Lal Chachra.
This exercise should be completed within one week.
2. Affidavit verifying accounts filed on 09/06/2011 at flag31 is kept
on the record.
3. The objection/reply on behalf of the ExDirector of M/s India
Automotives Limited, filed on 11/10/2011 at flag34 and the report of the
Official Liquidator dated 26/08/2011, filed on 31/08/2011 at flag32, are
disposed of.
Put up this case on 21st October 2011.
Let a copy of the order be given to the Official Liquidator.
(R.K.Merathia, J)
Mukund/