High Court Jharkhand High Court

Chhotanagpur Banking Asso.Ltd. vs Mr.Official Liquidator(K.K.Gho on 6 May, 2011

Jharkhand High Court
Chhotanagpur Banking Asso.Ltd. vs Mr.Official Liquidator(K.K.Gho on 6 May, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        Company Petition No. 1 of 1958P
                                     With
                        Title Suit No. 1 of 1975P
                                     With
                        Title Suit No. 1 of 1984P
                                     With
                        Title Suit No. 2 of 1985P
                                     ------
           In C.P. No. 1 of 1958P
           Chhotanagpur Banking Association
           ( In Liquidation )                                    ..............Petitioner
                                              Versus
           Official Liquidator                                   ............Respondent
                                     ---------
           In T.S. No. 1 of 1975P
           Ram Parosh Mahto and others                                ............Plaintiffs.
                                              Versus
           The Chhotanagpur Banking Association
           ( In Liquidation)                                     ...............Defendant
                                     --------
           In T.S. No. 1 of 1984P
           M/s Chhotanagpur Banking Association Ltd.
           ( In Liquidation)                                     ..........Plaintiff
                                              Versus
           Tarit Ghose and others                                ..........Defendants
                                     -------
           In T.S. No. 2 of 1985P
           Chhotanagpur Banking Association Ltd.
           ( In Liquidation                                      .........Plaintiff
                                              Versus
           S.C. Mallick and another                              ........Defendants
                                     -------
           Coram        :THE HON'BLE MR. JUSTICE R.K. MERATHIA
                                              ----------
           For the Official Liquidator        : Mr. B. Mishra, Advocate
                                     -------
807/06.05.2011

Report of the Official Liquidator dated 6.4.2011.

As prayed, the Official Liquidator is permitted to avail the
services of three security guards from Shiv Shakti Security Services in
place of two guards to guard the office premises on eight hours shift
basis for a period of two years w.e.f. 01.06.2011.

The remuneration of the guards is enhanced from
Rs.4500/- to Rs.5500/- per guard for eight hours duty w.e.f. 1.6.2011
for one year.

The Official Liquidator is permitted to incur the security
expenses bills from Official Liquidator’s Establishment Fund Account.
The order dated 19.03.2010 is modified to this extent.

He is also permitted to avail the services of outside
security guards namely Shri Munindra Pathak and Krishna Mahto for a
period of one year or till disposal of the property whichever is earlier
w.e.f.19.03.2011.

The Official Liquidator is permitted to enhance the
salaries to Shri Munindra Pathak and Krishna Mahto from Rs.3200/-
each per month to Rs.4000/- each ( consolidated) per month w.e.f.
1st June, 2011 and the payments will be made out of the funds of the
Company in Liquidation.

Report dated 6.4.2011 is disposed of.

Put up this case on 10th June, 2011.

Let a copy of the order be given to Official Liquidator, as
prayed.

( R.K. Merathia, J)

Rakesh/