Gujarat High Court High Court

Idbi vs O on 7 October, 2008

Gujarat High Court
Idbi vs O on 7 October, 2008
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/46220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 462 of 2008
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 245 of 2007
 

In
COMPANY PETITION No. 34 of
2002 
=========================================================


 

IDBI
BANK LTD - Applicant(s)
 

Versus
 

O
L OF M/S ARM POLYMERS LTD (IN LIQN) & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
INDRAVADAN PARMAR for Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for
Respondent(s) : 1, 
MR.HIREN M MODI for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2 -
3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

Date
: 07/10/2008  
ORAL ORDER

Despite
service of notice, nobody appears on behalf of the respondent Nos. 2
and 3 i.e. the State Bank of India and Vijaya Bank. The Official
Liquidator has filed his report on 8th September, 2008
wherein it is stated that State Bank of India is not a Secured
Creditor and hence, necessary direction be issued to State Bank of
India to furnish the complete details with regard to charge over the
assets of the Company with supporting document and evidences, if any.
In view of this, the State Bank of India is once again directed to
produce necessary details with regard to the charge over the assets
of the Company with documentary evidence. After such details are
furnished either with the Official Liquidator or before this Court,
necessary order will be passed for ad-hoc disbursement of the amount
lying with the Official Liquidator. Stand over to 17th
October, 2008.

(K.A.PUJ,
J.)

ashish//

   

Top