Gujarat High Court
Kotak vs Official on 4 August, 2008
Gujarat High Court Case Information System
Print
COMA/302/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 302 of 2008
In
COMPANY
PETITION No. 46 of 2004
=========================================================
KOTAK
MAHINDRA BANK LTD. 36-38A,NARIMAN BHAVAN, 227, - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF SHREE CHEMPEST(INDIA) LTD., & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NAVIN K PAHWA for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) :
1,
MR.HIREN M MODI for Respondent(s) : 1,
DS AFF.NOT FILED (N)
for Respondent(s) : 2,
NOTICE SERVED BY DS for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 04/08/2008
ORAL
ORDER
After
some deliberation, the OL is directed to resolve the anomaly between
the measurement shown in the advertisement given at the time of
inviting bid and the measurement shown in the valuation report
prepared by the Government approved valuer, Mr.Bipin S Patel. The
secured creditors may also submit details to the OL because they must
have mortgaged the deed in in their possession.
The
above exercise to be completed on or before 11th August,
2008. Matter to be listed for hearing on 12th August,
2008.
(C.K.BUCH,
J.)
sompura
Top