Gujarat High Court High Court

Bank vs Official on 8 March, 2010

Gujarat High Court
Bank vs Official on 8 March, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/44/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 44 of 2010
 

In


 

COMPANY
PETITION No. 134 of 2000
 

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


 

BANK
OF BARODA - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF PRINTPACK INDUSTRIES (IN LIQN) & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
NALINI S LODHA for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) :
1, 
MR.HIREN M MODI for Respondent(s) : 1, 
MR SANDEEP N BHATT
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/03/2010 

 

 
 
ORAL
ORDER

Ms.Nalini
S.Lodha, learned advocate appearing on behalf of the applicant has
submitted that from the record, it appears that amount of Rs.27.25
Lacs has been realized by sale of the plant and machineries and
amount of Rs.6.51 Lacs has been realized by sale of office premises
which comes to Rs.33.76 Lacs. Still in the report filed today in
paragraph No.7, it is submitted that the fund position of the
Company on February, 2010 is as under:

Bank
Rs. 30,441/-

FDR Rs.32,17,363/-

It
is submitted that as the amount was realized in the year 2007, the
fund available with the Official Liquidator should be more than the
fund position stated herein above.

Shri
Hiren Modi, learned advocate appearing on behalf of the Official
Liquidator prays for time upto 12th March, 2010 to
explain the shortfall and/or where the amount has gone, S.O.
to 12 th March, 2010.

To be placed in 1st Board.

(M.R.SHAH,
J.)

(ashish)

   

Top