Gujarat High Court Case Information System
Print
COMA/150/2009 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 150 of 2009
In
OFFICIAL
LIQUDATOR REPORT No. 119 of 2007
In
COMPANY
PETITION No. 94 of 1996
=========================================================
KRAZE
BUILDER PRIVATE LIMITED - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF ARYAN FINE FAB LIMITED & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AS VAKIL for
Applicant(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR JS YADAV for
Respondent(s) : 1,
MR KM PARIKH for Respondent(s) : 2,
DS
AFF.NOT FILED (N) for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 31/08/2010
ORAL
ORDER
Pursuant to the order
passed by this Court on 20.8.2010 Shri Premkumar Rai is personally
present before the Court. He submitted that he has already handed
over necessary documents to the Official Liquidator. The Official
Liquidator has confirmed about the receipt of the documents and he
prayed for some time to examine the said documents and to file
appropriate report in respect thereof. On behalf of M/s. Master
Handlers Shri M.C.Patel Manager is personally present. He
submitted that their head office is at Pune and all the documents
are lying there. He has also asked for time to produce all documents
and engage an advocate. Smt. Meenaben Naranbhai is personally
present before the Court. She submitted that she has purchased the
property which is in her possession. However, her husband has taken
away all the documents and she is not having any document. She has,
therefore, asked for time to furnish the documents if available on
the next date of hearing. Despite service of notice nobody is
present on behalf of M/s. Sundek. The Official Liquidator is,
therefore, directed to apply his seal forthwith. The Official
Liquidator is further directed to file his report in respect of
documents received by him from Shri Premkumar Rai and M/s. Master
Handlers as well as Smt. Meenaben Naranbhai are directed to produce
necessary documents in support of their possession of the premises
in question on the next date of hearing i.e. 8.9.2010.
(K. A. PUJ, J.)
kks
Top