Allahabad High Court
Vimal Swaroop vs The Official Liquidator U.P. & … on 3 February, 2010
Court No. - 38 Case :- WRIT - A No. - 5604 of 2010 Petitioner :- Vimal Swaroop Respondent :- The Official Liquidator U.P. & Uttarakhand Petitioner Counsel :- Sharad Ranjan Nigam Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
The petitioner claims wrong fixation and incorrect calculation of his
salary and has challenged the order of the official liquidator. The
company went under liquidation and the claim of such persons is
already pending before the learned Company Judge. The petitioner may
approach the Company Court with his request.
With the aforesaid observations, the writ petition is dismissed.
Order Date :- 3.2.2010
Irshad