Gujarat High Court High Court

Nariman vs O on 23 July, 2010

Gujarat High Court
Nariman vs O on 23 July, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/140/2010	 1/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 140 of 2010
 

In


 

COMPANY
PETITION No. 80 of 2002
 

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

NARIMAN
POINT CHEMICAL - Applicant
 

Versus
 

O
L OF HEMCO MINING AND SMELTING LIMITED & 1 - Respondents
 

=================================== 
Appearance
: 
MR
SURESHKUMAR RAVI for Applicant. 
MS AMEE YAJNIK for Official
Liquidator. 
MR RITURAJ M MEENA for Respondent No. 2.
 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 23/07/2010 
ORAL ORDER

The
applicant, namely, Nariman Point Chemical Industries Limited has
taken out this Judge’s Summons seeking direction to the Official
Liquidator to remove the seal on the property bearing Plot No. 30,
GIDC Industrial Estate, Umargaon on the ground that the applicant is
the owner of the said property and the Company in liquidation i.e.
Hemco Mining & Smelting Limited has nothing to do with the said
property.

The
applicant has produced certain documents along with the application.
GIDC is also impleaded as party and affidavit-in-reply is filed on
behalf of GIDC. It is confirmed by the GIDC that the Corporation
has executed lease deed dated 26.12.1975 in favour of Hemant
Pulverising Mills on 26.12.1975 and thereafter, Deed of Assignment
was executed in favour of the present applicant on 23.05.1995.

It
is the say of the applicant that the property was hypothecated
and/or mortgaged with the three Secured Creditors, namely, United
Western Bank Limited, Canara Bank and State Bank of Hyderabad by
joint Deed of Hypothecation dated 09.11.1995. A charge was also
registered with the Registrar of Companies. It is the say of the
applicant that the said charge is still continued.

The
relevant document for our purpose is, therefore, the Deed of
Assignment dated 23.05.1995 and Deed of Hypothecation dated
9.11.1995. Hence, the applicant is directed to produce on record
Deed of Assignment dated 23.05.1995 and Deed of Hypothecation dated
9.11.1995.

S.O.

to 28.07.2010.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top