Gujarat High Court High Court

Official vs Unknown on 19 April, 2011

Gujarat High Court
Official vs Unknown on 19 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/58/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 58 of 2010
 

In
COMPANY APPLICATION No. 95 of 2010
 

In
COMPANY APPLICATION No. 473 of 2009
 

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


 

OFFICIAL
LIQUIDATOR OF M/S TAICHONGBANG TEXTILE INDS. LTD - Applicant(s)
 

Versus
 

.
- Respondent(s)
 

=================================================
 
Appearance : 
MR
NITIN K MEHTA for Applicant(s) : 1, 
MR PC CHAUDHARI None for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/04/2011 

 

ORAL
ORDER

Heard
learned counsel for the parties.

This
OLR is filed in compliance with the order dated 12.04.2010 passed by
the learned Company Judge. As stated in paras 2, 3 and 4 of OLR, the
OL has taken possession of the property situated at Bungalow No.T-21
& T-22, Riddhi Siddhi Bungalows, Sanand-Viramgam Highway, Nr.
Police Station, At Post Sanand, District Ahmedabad and permission is
sought for by the OL to engage a government approved Valuer from the
panel of Valuer maintained by the office of the OL for valuation of
the bungalows. Considering the above, I am inclined to grant prayer
in terms of para 5(A) & (B) of the application.

Accordingly,
this OLR is allowed.

[Anant
S. Dave, J.]

*pvv

   

Top