High Court Jharkhand High Court

B.I.F.R. vs M/S.Umi Special Steel Ltd.Regd on 4 February, 2011

Jharkhand High Court
B.I.F.R. vs M/S.Umi Special Steel Ltd.Regd on 4 February, 2011
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                      C.P. No. 2 of 2002
        Board of Industrial and Financial
        Reconstruction (B.I.F.R.)...............                                   Petitioners
                                          Versus
        M/s UMI Steel Limited ........................                         Respondents.
                                                  ......
        Coram: Hon'ble Mr. Justice R.K.Merathia
                                               ......
        For the Official Liquidator      : Mr. B. Mishra, In person
        For UCO Bank                     : Mr. Rajan Raj, Advocate
        For the Workmen                  : Mr. B.R.Prasad, Advocate
                                               ......

102/04.02.2011

The Official Liquidator submitted that he has given a list dated 

03/02/2011 (Flag­P) of the I.As/Reports/Affidavits/Replies etc., which may 

be treated as infructuous/disposed of. 

Office is directed not to place those matters as per the said list.

The   Official   Liquidator   has   submitted   a   further   list   dated 

04/02/2011 with a prayer  to place those matters on the next date.

Accordingly, office will place those matters on the next date.

On the next date, the Official Liquidator will furnish a up­to­

date report regarding fund position.

As prayed by Mr. Rajan Raj, learned counsel appearing for the 

UCO Bank, time till 10/02/2011 is allowed to file petition. Reply/rejoinder, 

if any, must be filed by 17th February 2011.

Put up this case on 18/02/2011.

Let a copy of the order be handed over to the Official Liquidator. 

                                   

   (R.K.Merathia, J)

Mukund/­