Gujarat High Court Case Information System
Print
OLR/101/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 101 of 2010
In
OFFICIAL
LIQUDATOR REPORT No. 54 of 2006
In
COMPANY
PETITION No. 310 of 2000
=================================================
OFFICIAL
LIQUIDATOR OF M/S GUJARAT COMMUNICATION & ELECTRONI -
Applicant(s)
Versus
SHIRISH
JAGMOHANDAS SHAH - Respondent(s)
=================================================
Appearance
:
MR
NITIN K MEHTA for Applicant(s) : 1,
Ms.HIRAL A PANCHAL for
Respondent(s) : 1,
MR.NISARG N TRIVEDI for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 25/10/2010
ORAL
ORDER
Heard
learned advocate Mr.Nitin K. Mehta for the Official Liquidator and
learned advocate Mr.Nisarg N. Trivedi for the respondent. Learned
advocate Mr.Trivedi submitted that his client will be able to come to
India any time after 12th November 2010. He requested
that if a direction could be issued to the Official Liquidator to see
that the sale deed is executed on or before 22nd November
2010, that will serve the ends of justice. The Official Liquidator
is permitted to execute sale deed as per the draft conveyance deed,
at Annexure ‘C’ to this Report. Sale deed shall be executed on or
before 22nd November 2010. The Official Liquidator’ Report
is allowed.
(RAVI
R. TRIPATHI, J.)
karim
Top