Gujarat High Court Case Information System
Print
OJCA/367/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 367 of 2010
In
OFFICIAL
LIQUDATOR REPORT No. 66 of 2010
In
OFFICIAL
LIQUDATOR REPORT No. 227 of 2008
=========================================================
KALIDAS
MANILAL MISTRY - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF M/S GUJARAT SMALL INDUSTRIES CORPORAT - Respondent(s)
=========================================================
Appearance
:
MR
MIHIR H PATHAK for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 09/08/2010
ORAL ORDER
The applicant has filed
this application seeking direction to the Official Liquidator that
while executing the Sale Deed and in all other formalities of the
Gandhinagar property in respect of which, the sale is confirmed in
favour of the applicant, the name of Shri Rameshchandra Manilal
Mistri, being brother of the applicant be also incorporated in the
Sale Deed and further seeking direction to the Official Liquidator
to execute the Sale Deed in favour of the applicant as well as Shri
Rameshchandra Manilal Mistri as co-owners.
Heard Mr. Mihir H.
Pathak, learned advocate appearing for the applicant and Ms.Amee
Yajnik, learned advocate appearing for the Official Liquidator and
perused the memo of application.
Considering the facts and
circumstances of the case, the prayer made in this application is
granted and Official Liquidator is directed to execute Sale Deed in
favour of the applicant as well as his brother, Shri Rameshchandra
Manilal Mistri, after deposit of the entire amount of sale
consideration by the applicant.
With this direction and
observation, this application is accordingly disposed off.
(K. A. PUJ, J.)
kks
Top