Gujarat High Court Case Information System
Print
COMA/355/2011 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 355 of 2011
In
COMPANY
PETITION No. 131 of 2006
===============================================
CENTRAL
BANK OF INDIA - Applicant(s)
Versus
O
L OF PARAG MILLS PRIVATE LTD - Respondent(s)
===============================================
Appearance :
MR
SIDDHARTH A SAMAL for Applicant(s) : 1,
OFFICIAL LIQUIDATOR for
Respondent(s) : 1,
MS AMEE YAJNIK for Respondent(s) :
1,
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 29/07/2011
ORAL ORDER
The
applicant – Bank has requested for disbursement of the sale proceeds.
Official
Liquidator has submitted that a sum of Rs.3,69,00,000=00 is
available, after auction sale of certain properties of the company in
liquidation. It is further submitted by the OL that in response to
the advertisement, claims from one secured creditor and other
unsecured creditors are received, however, until now, any claim from
the workers has not been received. He has also submitted that for the
purpose of verification of the dues of the company and the claims,
report of the Chartered Accountant is awaited. Since despite
advertisement, the workers claim is not received, OL is directed to
issue advertisement in “Gujarat Mitra” and “Divya
Bhaskar” both Surat edition so as to again invite claims from
the workers of the company in liquidation. Inquiries may also be made
with regard to the workers of the company in liquidation with the
Provident Fund Department and ESI Corporation. The OL may take steps,
expeditiously, for issuing advertisement and also for gathering the
details from the concerned Labour Department and Provident Fund
Organization, etc. with regard to the workers.
S.O.
to 23.8.2011.
[K.M.Thaker,
J.]
kdc
Top