Gujarat High Court High Court

Kalantry vs O.L on 27 December, 2010

Gujarat High Court
Kalantry vs O.L on 27 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/400/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 400 of 2010
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 219 of 2007
 

In
COMPANY PETITION No. 205 of 1996
 

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


 

KALANTRY
TEXTILE CONSULTANTS A PROPRIETORSHIP CONCERN OF - Applicant(s)
 

Versus
 

O.L.
OF M/S. SAHYOG MILLS A UNIT OF GUJ.STATE TEXTILE CORP & 1 -
Respondent(s)
 

=========================================================
 
Appearance : 
MR
PRANAV G DESAI for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
MG NAGARKAR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/12/2010 

 

 
 
ORAL
ORDER

Without
going into any details of who is responsible for delay in removing
superstructure, machinery and debris, petitioner is granted
extension upto 28th February, 2011 to clear all the items
purchased through Court auction. Petitioner shall continue to pay
charges @ Rs.50,000/- per month as required by previous order passed
by this Court.

Learned
Counsel for the respondents points out that more than sufficient
opportunities have already been granted to the applicant. I am
prima-facie in agreement with such contention. This extension is,
however, granted only in larger interest of justice and it is
clarified that petitioner should not expect any further extension.

Application
is disposed of accordingly.

(AKIL
KURESHI, J.)

(ashish)

   

Top