Gujarat High Court High Court

Indian vs Official on 29 July, 2011

Gujarat High Court
Indian vs Official on 29 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/268/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 268 of 2011
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 81 of 2010
 

In


 

COMPANY
PETITION No. 277 of 1997
 

 


 

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

 

INDIAN
BANK - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF M/S SATNAM EXPORTS(INDIA) LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRNRPARIKH
for
Applicant(s) : 1,MRDHARMESHVSHAH for Applicant(s) :
1, 
OFFICIALLIQUIDATOR for Respondent(s) : 1, 
MRNITINKMEHTA for
Respondent(s) : 1, 
MRBHBHAGAT for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 29/07/2011 

 

ORAL
ORDER

The
Official Liquidator has filed a report. The issue which remains
before the Court is about disbursement of the sale proceeds, amongst
the secured creditors and the workmen. It appears from the report
that the composite offer was accepted which included plant and
machinery. Therefore, there appears to be some difference between the
secured creditors who had first and second charge over the two
properties of the company in liquidation which came to be sold during
auction process. The ratio for the purpose of disbursement is
required to be determined. So as to enable the secured creditors
either to settle the same inter se in consultation with the
Official Liquidator or to file their objections, time is granted
until 17th August 2011. S.O. to 17th August
2011.

(K.M.THAKER,
J.)

jani

   

Top