Gujarat High Court High Court

Arjunbhai vs Official on 7 July, 2011

Gujarat High Court
Arjunbhai vs Official on 7 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/319/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 319 of 2011
 

In


 

COMPANY
PETITION No. 97 of 2007
 

 


 

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

 

ARJUNBHAI
RANCHHODBHAI RAVAL - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PC CHAUDHARI for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
JS YADAV for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 28/06/2011 

 

ORAL
ORDER

Mr.

Yadav, learned Advocate for Official Liquidator has submitted that in
the account of the company in liquidation, Official Liquidator has no
funds and therefore the question of any disbursement has not arisen.
However, the claim made by the applicant has been forwarded to the
Chartered Accountant for verification.

In
view of the said submission, the application as such would not
survive, at least, until any amounts come into the account of the
company in liquidation after disposal of any of the assets available
with Official Liquidator.

However,
in view of the request made by learned Advocate Mr. Yadav for
Official Liquidator, S.O. to 8th July 2011.

(K.M.THAKER,
J.)

jani

   

Top