Gujarat High Court Case Information System
Print
COMA/44/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 44 of 2010
In
COMPANY
PETITION No. 134 of 2000
=========================================================
BANK
OF BARODA - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF PRINTPACK INDUSTRIES (IN LIQN) & 1 - Respondent(s)
=========================================================
Appearance :
MS
NALINI S LODHA for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) :
1,
MR.HIREN M MODI for Respondent(s) : 1,
MR SANDEEP N BHATT
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/03/2010
ORAL
ORDER
Ms.Nalini
S.Lodha, learned advocate appearing on behalf of the applicant has
submitted that from the record, it appears that amount of Rs.27.25
Lacs has been realized by sale of the plant and machineries and
amount of Rs.6.51 Lacs has been realized by sale of office premises
which comes to Rs.33.76 Lacs. Still in the report filed today in
paragraph No.7, it is submitted that the fund position of the
Company on February, 2010 is as under:
Bank
Rs. 30,441/-
FDR Rs.32,17,363/-
It
is submitted that as the amount was realized in the year 2007, the
fund available with the Official Liquidator should be more than the
fund position stated herein above.
Shri
Hiren Modi, learned advocate appearing on behalf of the Official
Liquidator prays for time upto 12th March, 2010 to
explain the shortfall and/or where the amount has gone, S.O.
to 12 th March, 2010.
To be placed in 1st Board.
(M.R.SHAH,
J.)
(ashish)
Top