High Court Jharkhand High Court

Indian Automotives Ltd. vs B.S.F.C. & Ors on 14 October, 2011

Jharkhand High Court
Indian Automotives Ltd. vs B.S.F.C. & Ors on 14 October, 2011
      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            Company Petition No. 9 of 1995 R
     M/s India Automotives Limited ...........................                                Petitioner 
                                         Versus
     B.S.F.C.. & Others ...............                                                 Respondents
                                          ......

Coram: Hon’ble Mr. Justice Ramesh Kumar Merathia
……

For the Petitioner   : Mr. M.K.Sinha, Advocate
For the Official Liquidator : Mr. B. Mishra, In Person
For BSFC : Mr. A.K.Yadav, Advocate
……

    Order No. 79                                                Dated 14    October  2011
                                                                         th
                                                                                         

1. Mr.   A.K.Yadav,   learned   counsel   appearing   for   the   B.S.F.C., 
submitted that on verification of the account, it was found that a sum of Rs. 
1,22,085/­ was adjusted while settling the accounts with the Ex­Directors and 
only a sum of Rs. 10,000/­(ten thousand) is to be received by the BSFC.

Mr. M.K.Sinha, submitted that the said amount may be returned 
to the Ex­Director­ Sri Ashcharya Lal Chachra.

The Official Liquidator submitted that a sum of Rs. 10,000/­ will 
be paid to BSFC after verifying the accounts. He further submitted that the 
balance amount may be paid to the Ex­Director.

Accordingly,   the   Official   Liquidator   is   permitted   to   pay   Rs. 
10,000/­ to BSFC if it is found due on verification of the accounts. He will 
further pay Rs. 1,22085/­ to the said Ex­Director­ Sri Ashcharya Lal Chachra. 
This exercise should be completed within one week.

2. Affidavit verifying accounts filed on 09/06/2011 at flag­31 is kept 
on the record. 

3. The   objection/reply   on   behalf   of   the   Ex­Director   of   M/s   India 
Automotives   Limited,   filed   on   11/10/2011   at   flag­34   and   the   report   of   the 
Official   Liquidator   dated   26/08/2011,   filed   on   31/08/2011   at   flag­32,   are 
disposed of.

Put up this case on 21st October 2011.

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

      

                               (R.K.Merathia, J)
Mukund/­