Gujarat High Court High Court

==========================================Appearance vs Notice Served For on 24 July, 2008

Gujarat High Court
==========================================Appearance vs Notice Served For on 24 July, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/99/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 99 of 2008
 

In


 

COMPANY
PETITION No. 221 of 2001
 

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

O.L.
OF MAHESHWARI MILLS LTD. 

 

Versus
 

THE
MANAGER, IDBI AND OTHERS 

 

==========================================Appearance
: 
MR JS
YADAV with MS AMEE YAGNIK, OFFICIAL
LIQUIDATOR for the Applicant 
NOTICE SERVED for
Respondent(s) : 1,3 - 5. 
NOTICE UNSERVED for Respondent(s) : 2, 
MR
DS VASAVADA for Respondent(s) :
6, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 24/07/2008 

 

ORAL
ORDER

1.
Heard learned advocate Mr. J.S. Yadav with Ms. Amee Yagnik for
the Official Liquidator.

2. The
present Official Liquidator Report is filed seeking permission to
disburse the amount to 13 workmen at the rate of 20.01% of their
admitted claim, which is Rs. 18,82,858/- as per the re-verification
of the report submitted by the Chartered Accountant.

3. Learned
advocate Mr. Vasavada for respondent No.6 submitted that the
Textile labour Association representing those 13 workmen
submitted that the amount is to be disbursed at par with the amount
paid to the other workmen and, therefore, even if the workmen
want to object and claim more amount, there is no way out for them.
He has no objection if this amount is ordered to be disbursed.

4. The
Official Liquidator is permitted to disburse 20.01% of admitted
claim of Rs.18,82,858/- as per the re-verification report
submitted by the Chartered Accountant to 13 workmen by Account
Payee Cheque. Payment shall be made within four weeks from today
on proper identification by the Textile Labour Association.

5. The
Official Liquidator also seeks permission to pay profession fee and
bills of the Chartered Accountants amounting to Rs.29,883/-.
Permission is granted.

6. The
Official Liquidator Report is disposed of.

Sd/-

(RAVI
R.TRIPATHI, J.)

omkar

   

Top