Allahabad High Court High Court

In The Matter Of M/S Kripal Ispat … vs Unknown on 21 July, 2010

Allahabad High Court
In The Matter Of M/S Kripal Ispat … vs Unknown on 21 July, 2010
Court No. - 33

Case :- COMPANY PETITION No. - 22 of 2004

Petitioner :- In The Matter Of M/S Kripal Ispat Ltd
Petitioner Counsel :- K.R. Singh,A.K. Mishra,Kunal Ravi Singh,O.P.
Mishra,R.N. Kesari,Rahul Sripat
Respondent Counsel :- A.K. Goel,Anjani Kumar Mishra,C.K. Parekh,O.L.
B.K.L. Srivastava,Pankaj Bhatia,S.K. Mishra,V.K. Shukla,Vikash Budhwar

Hon'ble Pankaj Mithal,J.

The Official Liquidator vide Judicial Report No.118 of 2010 informs that
pursuant to the order of the Court dated 26.5.2010, the identification and
demarcation of the land was carried out by the S.D.M. Chauri Chaura of
district Gorakhpur and a report in that regard has been submitted by him to
the Collector but it has not been received.

The Collector Gorakhpur, was specifically directed by this Court to submit
compliance report on or before 20th July, 2010 but he is not submitted any
report.

In view of the fact that the identification and demarcation has been carried out
and a report to this effect has been submitted by the S.D.M. concerned the
Collector is allowed and is directed to submit a compliance report within
further two weeks.

The Official Liquidator shall inform the Collector concerned about this order.
In addition, the registry of the Court is also directed to communicate this
order directly to the Collector Gorakhpur.

List on 11th August, 2010.

Order Date :- 21.7.2010
piyush