Gujarat High Court Case Information System
Print
COMA/51320/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 513 of 2008
In
OFFICIAL
LIQUDATOR REPORT No. 105 of 2008
In
COMPANY
APPLICATION No. 566 of 2007
==========================================
SHARDA
ALLOYS PVT LTD - Applicant(s)
Versus
O.L.
OF SHREE AMBICA MILLS LTD - Respondent(s)
==========================================
Appearance :
MR
NK PAHWA for MS SANGEETA N PAHWA for Applicant(s)
: 1,
OFFICIAL LIQUIDATOR for Respondent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 22/09/2008
ORAL
ORDER
1. Heard
Mr. N.K. Pahwa, learned advocate for Ms. S.N. Pahwa, learned advocate
for the applicant.
2. Issue
notice returnable on 14th October, 2008.
3. The
Official Liquidator shall file his report on or before the said date.
Needless to state that pendency of this application shall not come
in the way of the Official Liquidator in executing the sale deed in
favour of the applicant in relation to the land in respect of which
the sale has been confirmed in favour of the applicant. It would
also be open to the Official Liquidator to supply the documents of
title in respect of the subject lands.
(
Harsha Devani, J. )
hki
Top