Gujarat High Court High Court

Ifci vs The on 20 August, 2010

Gujarat High Court
Ifci vs The on 20 August, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/178/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 178 of 2010
 

In


 

COMPANY
PETITION No. 159 of 1998
 

===================================
 

IFCI
LTD - Applicant
 

Versus
 

THE
OFFICIAL LIQUIDATOR OF M/S M RAVJI OIL INDUSTRIES LTD & 1 -
Respondents
 

=================================== 
Appearance
: 
MR
INDRAVADAN PARMAR for Applicant. 
MR.HIREN M MODI for Official
Liquidator. 
MR NAVIN K PAHWA for Respondent No. 2.
 
===================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 20/08/2010 
ORAL ORDER

Pursuant
to the order passed by this Court on 16.08.2010, the Official
Liquidator has filed his report wherein he has given detailed
statement of receipt and payment. However, from this statement, with
regard to certain entries, further clarification is sought by Mr.
Indravadan Parmar, learned advocate appearing for the applicant. The
Official Liquidator is, therefore, directed to furnish the details
with regard to the Adjustment A/c. (CPSSRF A/c.) – Rs.1708399/-,
Security Charges A/c. – Rs.927597/- and Transfer A/c. – Rs.553640/-.
S.O. to 25.08.2010.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top