High Court Jharkhand High Court

Mundrika Prasad Singh vs Dura Cast (India) Pvt.Ltd. on 12 August, 2011

Jharkhand High Court
Mundrika Prasad Singh vs Dura Cast (India) Pvt.Ltd. on 12 August, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             Company Petition No. 06 of 2003
      Mundrika Prasad Singh...............                                   Petitioners
                                       Versus
      Dura Case (India) Pvt. Ltd........................                 Respondent.
                                                ......

Coram: Hon’ble Mr. Justice R.K.Merathia
   ……

For the Official Liquidator  : Mr. B. Mishra, In person
……

th
Order No. 45  Dated the 12    August 2011
   

The   petitioner   will   serve   a   notice   on   RIADA   stating   that   this 

case will be taken up on 19th August 2011. 

Such notice must be served latest by 16th August 2011 and an 

affidavit to that effect should be filed by 17th August 2011.

2. Report of the Official Liquidator dated 11/08/2011 (Flag­33)

Heard.

The Official Liquidator is permitted to disburse the amounts as 

detailed   in   para­11   including   Rs.   37524/­   as   balance   final   dividend 

payment to BSFC directly from the account.

Prayer “C”  of para­14, will be considered on the next date.

The   final   account   submitted   by   the   Official   Liquidator   at 

Flag­32, be kept on the record.

Affidavit verifying accounts at flags­20, 22, 31 alongwith report 

dated   07/07/2011   annexing   Audit   report   and   the   Annual   Statements   at 

flags­25, 26, 27 and 28, are kept on the record as prayed by the Official 

Liquidator.

Let   a   copy   of   this   order   be   handed   over   to   the   Official 
Liquidator.

     (R.K.Merathia, J)

Mukund/­