Gujarat High Court High Court

O.L vs Icici on 10 December, 2010

Gujarat High Court
O.L vs Icici on 10 December, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/167/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 167 of 2007
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 117 of 2006
 

In


 

COMPANY
PETITION No. 157 of 2000
 

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

 

O.L
OF SHREE VALLABH GLASS WORKS LTD. - Applicant(s)
 

Versus
 

ICICI
BANK LTD. & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MS AMEE YAJNIK for Applicant(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1 - 2,6 - 9. 
MR BH BHAGAT for
Respondent(s) : 3, 5, 
MR BHARAT JANI for Respondent(s) : 4, 
NOTICE
UNSERVED for Respondent(s) : 10, 
SINGHI & CO for Respondent(s)
: 11, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 10/01/2008 

 

 
 
ORAL
ORDER

Pursuant
to the order passed by this Court on 7/12/2007, the OL has filed his
report dated 10/01/2008 wherein it is stated that despite the order
passed by this Court way-back in 2003, the occupants have not vacated
the premises. Even, the occupants’ request for purchase of the
premises was also rejected way-back in October, 2004. It appears
that from October, 2004 till this date, no action has been taken by
the OL. It is only when the Court has asked the OL to file the status
report about the property in question, these facts have come to the
record of this OLR. Before the sale is confirmed in favour of the
highest bidder, it is necessary that all these occupants who are
illegally occupying the premises and who are considered to be the
encroachers and orders are already there in respect thereof, are to
be removed first. The OL is, therefore, directed to take prompt
action for removal of all these persons and for this purpose, if the
OL requires any assistance from the Police Authorities, the concerned
Police Station shall provide the necessary assistance. The OL shall
also render his explanation as to why no action for three years has
been taken by him, by filing the compliance report. Matter is
adjourned to 24/01/2008 at 2:15 p.m.

(K.A.PUJ,
J.)

sompura

   

Top