High Court Jharkhand High Court

M/S. Sone Vanaspati Limited vs Unknown on 18 March, 2011

Jharkhand High Court
M/S. Sone Vanaspati Limited vs Unknown on 18 March, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                 Company Petition No. 6 of 2009
        In the matter of M/s Sone Vanaspati Ltd. Ranchi............                    Petitioners
                                     ......
        Coram: Hon'ble Mr. Justice R.K.Merathia
                                              ......
        For the Official Liquidator            : Mr. B.Mishra, In person
        For Secured Creditor                   : Mr. Indrajeet Sinha, Advocate
        For Purchaser                          : Mr. P.C.Agarwal,Advocate
                                              ......

11/18.03.2011

I.A. No. 905 of 2011 &
Report of the Official Liquidator dated 14/03/2011.

It is submitted by Mr. P.C.Agarwal, learned counsel appearing for 

Mr. Arun Kumar Gupta that Mr. Gupta was authorized signatory of M/s 

Nilambar Trexim & Credit Pvt. Limited, 94 N.S.Road, Bujbuj, 24 Paragna, 

West   Bengal,   and   in   that   capacity   he   took   part   in   the   bid;   and   that   by 

mistake   such   position   was   not   made   clear   in   the   bid   though   the   EMD 

amount was deposited from the funds of the said Company and the sale 

amount will also be deposited by the said Company and, therefore, it is not 

a case where Mr. Gupta is trying to transfer it to the said Company against 

the terms of the sale notice.

The Official Liquidator and Mr. Indrajeet Sinha, learned counsel 

appearing for the secured creditor submitted that if that be so, the Official 

Liquidator may be permitted to proceed with the matter for conveying deed 

in the name of the said Company.

In the circumstances, the Official Liquidator is permitted to do the 

needful for conveying the deed to the said Company M/s Nilambar Trexim & 

Credit Pvt. Limited, handing over the possession thereof and disbursement 

of the amount to the secured creditor after settling the claim if any.

Mr. Agarwal, submitted that he is handing  over  the draft of the 

balance amount to the Official Liquidator.

He is permitted to do so.

The EMD of the 2nd bidder namely Upendra Singh Const. (P) Ltd., 

be handed over to Mr. B.K.Prasad, learned counsel appearing for the said 

company. 

This   interlocutory   application   and   the   report   of   the   Official 

Liquidator dated 14/03/2011 stand disposed of.

Put up this case on 1st April, 2011.

Let a copy of this order be handed over to the Official Liquidator.

    (R.K.Merathia, J)

Mukund/­