Gujarat High Court Case Information System
Print
COMA/323/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 323 of 2005
In
OFFICIAL
LIQUDATOR REPORT No. 44 of 2005
In
COMPANY PETITION No. 3 of 2000
==============================================================
ASSET
RECONSTRUCTION COMPANY (INDIA) LTD. - Applicant(s)
Versus
O.L
OF GUJARAT HEALTHCARE LTD. & 3 - Respondent(s)
==============================================================
Appearance
:
MR
DARSHAN M PARIKH for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 27/09/2005
ORAL
ORDER
It
has been stated by the OL that the amount of 25% of sale
consideration has been deposited with interest of Rs.1,25,500/- and
in all total amount of Rs.52,75,500/- is deposited.
Therefore,
at this stage, there is no question of disbursement to be made. It
is further directed that if the request is made by the applicant to
give the details regarding the progress of sale of the property, the
same shall be supplied by the OL to the applicant within a period of
two weeks from the date of receipt of such request. No further order
is required at this stage. Hence, application is disposed of.
It
is made clear that the disposal of this application shall not create
any additional right in favour of the party who has committed
default in paying the amount within stipulated time limit unless the
period is so extended by this court or there are appropriate orders
for such purpose.
(JAYANT
PATEL,J)
27.9.05/murty
Top