Gujarat High Court High Court

Lalitbhai vs Official on 14 June, 2010

Gujarat High Court
Lalitbhai vs Official on 14 June, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/458/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 458 of 2009
 

In


 

COMPANY
PETITION No. 228 of 2000
 

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


 

LALITBHAI
GUPTA - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR - Respondent(s)
 

=========================================
 
Appearance : 
MR
MRUGEN K PUROHIT for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) :
1, 
MR.HIREN M MODI for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 14/06/2010 

 

ORAL
ORDER

Before
considering the case of the applicant on merits and considering the
fact that the property in question is already put to auction by
giving advertisement in local newspaper and the Official Liquidator
has already received offers and has filed Official Liquidator’s
Report No. 156/2009 for considering the offers for confirmation of
the sale of the property in question, let the applicant deposit an
amount of Rs. 50,000/- with the Registry of this Court towards cost
incurred by the office of the Official Liquidator in inviting offers
by giving advertisement and towards other costs and on such deposit
only the case of the applicant on merits can be considered. At the
request of Shri Sanjanwala, learned advocate appearing on behalf of
the applicant, stand over to 28th June, 2010. Let the
applicant deposit the aforesaid amount with the Registry of this
Court on or before 24th June, 2010.

(M.R.

SHAH, J.)

siji

   

Top