Gujarat High Court High Court

Ahmedabad vs Official on 2 August, 2011

Gujarat High Court
Ahmedabad vs Official on 2 August, 2011
Author: Akil Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/291/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 291 of 2010
 

In


 

COMPANY
PETITION No. 2 of 1996
 

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

AHMEDABAD
SILK EMPLOYEES UNION - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF NANIKRAM SOBHRAJ MILLS LTD & 6 - Respondent(s)
 

========================================= 
Appearance
: 
MR
DS VASAVADA for Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for
Respondent(s) : 1, 
MR JS YADAV for Respondent(s) : 1, 
MR RD
DAVE for Respondent(s) : 2, 
PARTY-IN-PERSON for Respondent(s) :
3, 
MR VIMAL M PATEL for Respondent(s) : 4, 
MR SIRAJ R GORI for
Respondent(s) : 5, 
NOTICE SERVED BY DS for Respondent(s) : 6 -
7. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/12/2010 

 

 
 
ORAL
ORDER

1. Learned
advocate for the applicant submitted that he received affidavit of
respondent No.5 recently. He is, therefore, required to file
rejoinder. At his request, S.O to 20.1.2011.

2. Learned
advocate for Official Liquidator as well as respondent No.5, however,
submitted that, in the meantime, undisputed claims of workers of the
respondent No.5 Union towards gratuity be permitted to be released.
My attention was drawn to the averments made in the report in which
such prayer has been made.

3.
Pending further hearing of the present application, the Official
Liquidator be permitted to make payment of gratuity of the workers
from the Gratuity Trust Account. Details of such payments shall be
placed before the Court in report that may be filed before the next
date. It is clarified that such payment shall be open to further
orders that may be passed in the present application.

(Akil Kureshi,
J. )

sudhir

   

Top