Gujarat High Court Case Information System
Print
OJMCA/203/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 203 of 2010
In
OFFICIAL
LIQUDATOR REPORT No. 20 of 2010
In
COMPANY PETITION No. 69 of 2002
=========================================================
ANIK
FERRO- ALLOYS PVT LTD & 1 - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF M/S JALAN ISPAT CASTING LTD & 4 - Respondent(s)
=========================================================
Appearance
:
MR
SAURABH G AMIN for
Applicant(s) : 1 - 2.
OFFICIAL LIQUIDATOR for Respondent(s) :
1,
MS AMEE YAJNIK for Respondent(s) : 1,
None for Respondent(s)
: 2, 4,
SINGHI & CO for Respondent(s) : 3,
MR BHARAT JANI
for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 19/11/2010
ORAL ORDER
The applicants have filed
this application seeking direction to the Official Liquidator to
prepare a detailed inventory in presence of the applicant No.1 of
the plant and machinery and other moveable assets lying at and
forming part of Lot B-IV. The applicant has also sought for the
permission to remove the grass and weeds from the land. The
applicant has also sought for the permission to repair the depleted
and dangerous portions of the building and undertake other
maintenance work like plastering, colouring, termite treatment etc.
Heard Mr.Saurabh Amin,
learned advocate appearing for the applicants and Ms.Gargi Vyas,
learned advocate appearing for Singhi & Company for the opponent
No.3 and Mr.J.S.Yadav, learned advocate appearing for the Official
Liquidator.
As per the terms of
tender documents the applicant is supposed to make payment of the
purchase price within four months of the date of sanctioned of sale
in favour of the applicant. The first installment being 25% of the
sale consideration is already paid which is required to be paid
within 30 days from the date of passing of order of confirmation of
sale. The remaining 75% of the sale consideration is to be paid on
or before 13.12.2010. The possession will have to be handed over to
the auction purchaser only after making full payment of sale
consideration. Since about 20 days are left for making full payment
of sale consideration no indulgence can be shown at this juncture
granting any of the prayers made by the applicant in this
application.
This application is
rejected without any order as to costs.
(K. A. PUJ, J.)
kks
Top