Gujarat High Court Case Information System
Print
COMA/73/2010 1/ 1 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 HON'BLE HIGH COURT OF GUJARAT ( LIQUID & 3 -
Respondent(s)
===========================================
Appearance :
MR
BD KARIA for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
===========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/03/2010
ORAL
ORDER
It
prima facie appears that there is non compliance of the order dated
20.09.2007 passed by this Court in Company Application No.676 of 2006
as though by aforesaid order, Official Liquidator was directed to
workout a fresh ratio for final disbursement within one month, same
is not carried out and therefore, ratio for final disbursement has
not been worked out.
At
the request of Mr.Jani, learned Advocate appearing on behalf of the
Official Liquidator to submit report explaining non compliance of the
order passed by this Court, stand over to 05th April,
2010. To be placed in First Board.
[M.R.Shah,J.]
satish
Top