High Court Rajasthan High Court

O.L. G.S. F. Co. Ltd vs Bab Harnam Dass on 21 October, 2010

Rajasthan High Court
O.L. G.S. F. Co. Ltd vs Bab Harnam Dass on 21 October, 2010
    

 
 
 

 In the High Court of Judicature for Rajasthan
Jaipur Bench, Jaipur
O R D E R
S.B. Company Application No.68/1996
In S.B. Company Petition No.7/1978
Official Liquidator Vs. Bab Harnam Dass & Anr.

Date Of Order     ::     21/10/2010

Hon'ble Mr. Justice Ajay Rastogi 

Mr. G.K. Garg, for applicant (OL).
		Instant company application was filed in the year 1996 and service could not have been effected upon the respondents despite the best efforts made from the office of the Official Liquidator and it has come on record that respondent-1 died during pendency of proceedings. The details of legal heirs are not available and the notice upon respondent-2 could not be served he was not found on the address available with the applicant (OL). He further submits that total outstanding initially was Rs.3035/-, however, against the same a sum of Rs.2270/- was paid and the balance amount remained to be recovered is Rs.765/-.

In such circumstances, counsel, on instructions, submits that applicant is not interested to pursue the company application.
Consequently, the company application stands dismissed.
(Ajay Rastogi),J.

VS Shekhawat /p.1/
68CoAppl96Oct21FnlDsps.doc