Gujarat High Court Case Information System
Print
COMP/50/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 50 of 2010
=============================================
BOARD
FOR INDUSTRIAL AND FINANCIAL RECONSTRUCTION - Petitioner(s)
Versus
CHAIRMAN
& M D M/S CLARISIS ORGANICS LTD & 8 - Respondent(s)
=============================================
Appearance :
BOARD
OPINION for Petitioner(s) : 1,
MR PAVAN S GODIAWALA for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2 - 4, 6,
8,
NOTICE UNSERVED for Respondent(s) : 5,
SERVED BY AFFIX.(N)
for Respondent(s) : 7,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/02/2011
ORAL
ORDER
Heard
learned advocate for the Company and Official Liquidator. The board
of Industrial Financial Reconstruction (BIFR) has forwarded the
opinion for winding up of Claris Organics Ltd. under the provisions
of Section 20(1) of the Sick Industrial Companies Special Provisions
Act, 1985 (SICA) and it is registered as Company Petition. There is
no scheme for revival yet presented of the said company and hence the
present petition is required to be admitted.
Hence,
Admit. The Official Liquidator is hereby appointed as
Provisional Liquidator of Claris Organics Ltd., and take over the
custody of the properties of the company. It is further directed to
publish the petition for hearing in two local newspapers, Indian
Express (English Daily) and Sandesh (Gujarati Daily) both Vadodara
Edition and publication in the Government Gazette is dispensed with.
The date of hearing is fixed on 7th March, 2011.
[ANANT
S. DAVE, J.]
//smita//
Top