Gujarat High Court Case Information System
Print
COMA/217/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 217 of 2008
IN
COMPANY
PETITION No. 318 of 2000
======================================
DENA
BANK - Applicant
Versus
OFFICIAL
LIQUIDATOR OF M/S RAMA FILAMENT PVT LTD - Respondent
======================================
Appearance
:
MR BHARAT JANI for Applicant.
MR
JS YADAV FOR OFFICIAL
LIQUIDATOR.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 27/03/2008
ORAL ORDER
Leave
to join highest bidder i.e. R. K. Engineering Company, Vapi as party
? respondent No. 2.
Notice
returnable on 08.04.2008 at 14.15 p.m. Mr. J.S. Yadav, learned
advocate appearing for the Official Liquidator waives service of
notice. The applicant Bank is directed to inform all the other
bidders who were before the Sale Committee to remain present before
the Court on 08.04.2008 at 14.15 p.m., if they are interested to
participate in the inter-se bidding before the Court along with EMD
and late entry charges @ 15% p.a. Mr. Jani, learned advocate
appearing for the applicant submits that bid was taken place in the
presence of the Official Liquidator and there are in all 14 parties.
The highest bidder is interested to get the sale deed executed on
or before 31.03.2008. He has also submitted that the Bank is
interested to appropriate the amount of sale consideration towards
its dues on or before 31.03.2008 and further intimation to all these
parties would delay the procedure for confirmation of sale. Be
that as it may, if the inter-se bidding will take place before the
Court and some higher amount is fetched, it will be in the interest
of the Bank. Sd/-
[K.
A. PUJ, J.]
Savariya
Top