Gujarat High Court High Court

Bank vs Official on 14 June, 2010

Gujarat High Court
Bank vs Official on 14 June, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/73/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

COMPANY
APPLICATION No. 73 of 2010
 

In


 

COMPANY
PETITION No. 40 of 2001
 

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


 

BANK
OF BARODA - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF CROWN TELEVISION LTD. & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BD KARIA for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
MRUGESH JANI for Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 14/06/2010 

 

 
 
ORAL
ORDER

It
is reported that despite the last order passed by this Court dated
13th May, 2010 and despite further communication by the
office of the Official Liquidator dated 19th May, 2010,
Chartered Accountant, M/s. Sanjay Majmudar & Associates, has not
reconsidered the earlier report and has not refixed the final
percentage correctly, and, therefore, it appears that for whatever
reason the said firm is not interested in doing the work assigned to
it. Under the circumstances, the Official Liquidator is hereby
directed to get fresh report from another Chartered Accountant within
a period of two weeks from today and submit the same before this
Court. In view of the above, the Official Liquidator is hereby
directed not to assign any work to the aforesaid Chartered Accountant
firm and delete its name from the panel maintained by him. Stand
over to 28th June, 2010.

(M.R.

SHAH, J.)

siji

   

Top