Gujarat High Court High Court

Assets vs Official on 20 December, 2010

Gujarat High Court
Assets vs Official on 20 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/375/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 375 of 2010
 

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

 

ASSETS
RECONSTRUCTION CO(INDIA) LTD - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF SANDEEPINDUSTRIES LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANIP A GANDHI for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 14/12/2010 

 

ORAL
ORDER

1. This application is
received from Assets Reconstruction Company(India) Limited, who prays
for direction for appointment of a Charted Accountant, for working
out a ratio of payments to be made between the secured creditors and
workers.

2. Learned Counsel,
Shri. Jani, appearing for Official Liquidator stated that a Charted
Accountant, from the panel maintained by Official Liquidator, shall
be appointed for the purpose. However, the exercise of assessment of
claims of the secured creditors and workers would consume sometime,
for which a public notice also have to be given.

3. Under the
circumstances, Official Liquidator is directed to APPOINT
a CHARTED ACCOUNTANT, from the PANEL
maintained by them, for the purpose of VERIFYING the
claims of the secured creditors and workers of the Sandeep Industries
Limited (in Liquidation) and submit a REPORT before the
Court, latest by 31ST
MARCH, 2011. Official Liquidator shall also issue a PUBLIC
ADVERTISEMENT, inviting claims of the Secured Creditors and
workers. The DETAILS received in response to such a
notice, shall be SUPPLIED to the Charted Accountant,
for further process.

4. With
the above observations and directions, this company application
stands disposed of.

(AKIL
KURESHI, J.)

Umesh/

   

Top