Gujarat High Court High Court

O.L vs Corporation on 16 December, 2010

Gujarat High Court
O.L vs Corporation on 16 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/133/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 133 of 2010
 

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

 

O.L.
OF DEPIA PHARMACEUTICALS LTD. (IN LIQN.) - Applicant(s)
 

Versus
 

CORPORATION
BANK, IF BR., & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.HIREN
M MODI for
Applicant(s) : 1, 
MR SS PANESAR for Respondent(s) : 1 

 

None
for respondent (s) : 2 
MRNISARGNTRIVEDI for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 16/12/2010 

 

 
 
ORAL
ORDER

Official
Liquidator has filed his report seeking approval of the draft sale
deed, copy of which is produced at Annexure-C to the report to be
executed between the Official Liquidator and M/s. Roopam Industries,
the ultimate purchaser.

From
the record, it emerges that entire sale price has been paid over.
Previously this Court had in order dated 29.9.2010 passed in Official
Liquidator Report No.98/2010 expressed the opinion that since M/s.
Trivedi Enterprise has already appointed M/s. Roopam Industries as
Nominee, there is no question of joining M/s. Trivedi Enterprise as a
confirming party in the Conveyance Deed. Official Liquidator was
directed to prepare fresh draft sale deed accordingly. In terms of
the above order, present draft sale deed has been prepared and
presented before the Court for approval.

The
draft sale deed is approved. Official Liquidator may proceed further
for executing sale deed in favour of M/s. Roopam Industries.

This
Official Liquidator Report is disposed of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top