Gujarat High Court High Court

Meraman vs Official on 22 October, 2010

Gujarat High Court
Meraman vs Official on 22 October, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/248/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 248 of 2010
 

In


 

COMPANY
APPLICATION No. 624 of 2008
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 46 of 2003
 

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

 

MERAMAN
DEVDAS AGATH & 1 - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF JUPITER CEMENTS LTD ( IN LIQUI.) & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SANGEETA N PAHWA for
Applicant(s) : 1 - 2. 
OFFICIAL LIQUIDATOR for Respondent(s) :
1, 
MR JS YADAV for Respondent(s) : 1, 
MR RC KAKKAD for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date : 22/10/2010
 
 
ORAL ORDER

The applicants have taken
out this Judges Summons praying for modification of order dated
30.1.2009 passed by this Court in Company Application No.624 of 2008
in OLR No.46 of 2003 and also seeking direction to the respondent
No.1 i.e. Official Liquidator to execute Sale Deed in favour of the
applicant No.2 after canceling the Sale Deed dated 21.5.2009
executed in favour of the applicant No.1 being nominee of auction
purchaser at the cost of the applicant in respect of the properties
purchased by the applicant and confirmed in terms of the order dated
28.3.2003 passed by this Court in OLR No.46 of 2003.

For cancellation of the
Sale Deed the applicant No.1 will have to approach the Sub-Registrar
and after cancellation is made, further direction can be issued by
the Court to the Official Liquidator.

(K. A. PUJ, J.)

kks

   

Top