IN THE HIGH COURT OF JHARKHAND AT RANCHI
Company Petition No. 1 of 1958 P
Chhotanagpur Banking Association
(in Liquidation) Petitioner
versus
Official Liquidator Respondent
CORAM: The Hon'ble Mr. Justice R.K. Merathia
For the Official Liquidator : Mr. Aparesh Kumar Singh, Advocate
Mr. Sachin Kumar, Advocate
Mr. B. Mishra (in person)
th
Order No. 810 Dated 16
September 2011
1.
Report of the Official Liquidator dated 12/09/2011
As prayed, the Official Liquidator is permitted to take portion of the
house of Shri Chunni Lal Ram, House No. 60, Magistrate Colony, Near Survey
of India Gate, Doranda, Ranchi in the ground floor of the house on monthly
rental of Rs. 5500/ with increase of 10% in the second year, for a period of
two years on usual terms and conditions for the purpose of keeping the
records of the Company under liquidation.
The monthly rent, electricity charges, the costs of shifting of books and
records, pest control expenses may be made by the Official Liquidator out of
the Official Liquidator’s Establishment Funds.
This report stands disposed of.
2. Report of the Official Liquidator dated 15/09/2011
As prayed by Mr. Aparesh Kumar Singh, learned counsel
appearing on behalf of the Official Liquidator, the Official Liquidator is
permitted to appoint Sri Narsingh Sharma, (Government Valuer), Hazaribagh
to value the movable and immovable assets of the Company in liquidation
namely Chhotanagpur Banking Association Limited. The description of the
properties is as follows :
Sl. Description of Properties Date of filing of petition
No. for renewal/ Case No.
1. Khas Mahal Building Lease Holding
No.133 VilageOkni, Plot Nos. 738, Case No. 179/7778
0.03 acres.
Plot No. 739, 0.02 ½ acres.
Plot No. 739, 0.04 ½ acres.
Total Area 0.28 acres,
Thana No. 138
2. Khas Mahal Building Lease Holding Case No. 5/7778
No.202, Plot No. 736, 0.02 acres.
Plot No. 737, 0.16 acres.
Total Area 0.18 acres,
Mauza Okni, Sarkari Hata Govt.
Estate Tauzi No. 344
Thana No. 138
As prayed, the Official Liquidator is further permitted to get the
inspection done with regard to the present position/status of the properties of
the Company under liquidation. The description of the properties is as
follows:
Sl. Description of Properties Date of filing of petition
No. for renewal/ Case No.
1. Khas Mahal Building Lease
Holding No.179, Case No. 180/7778
Plot Nos. 745/774, Covering an
Area 0.04 acres out of 0.92 acres
in Mouza Okni.
Sarkari Hata Govt. Estate Tauzi
No. 344,
Thana No. 138
2. Khas Mahal Building Lease
Holding No.33, Plot No. 324, Case No. 38/197778
Area of 0.39 acres.
Mauza Hazaribagh, Thana No.
141, Tauzi No. 344
Near Khazanchi Talab
3. Khas Mahal Lease Holding
No.147, Plot No. 453, Khata No. Case No. 38/197778
147, Area of 0.17 acres.
Main Road Hazaribagh
The follow up report must be submitted within two weeks.
The Local administration/police administration of Hazaribagh will
cooperate the Official Liquidator/Valuer/their representatives in the said
work.
The Official Liquidator is also permitted to incur the traveling
expenditure in relation to the said work out of the funds of the Company
under liquidation.
Let a copy of this order be handed over to the Official Liquidator.
(R.K. Merathia, J)
Mukund/