Gujarat High Court Case Information System
Print
OLR/32/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 32 of 2008
=========================================================
O.L.
OF BHARAT HAND WVG. MILLSCO. LTD. - Applicant(s)
Versus
KIRIT
AMBALAL DOSHI & 1 - Respondent(s)
=========================================================
Appearance
:
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MR JS YADAV for Applicant(s) : 1,
MR HARMISH K
SHAH for Respondent(s) : 1,
MR RAJU K KOTHARI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 04/08/2008
ORAL
ORDER
Heard
the learned counsel appearing for the Official Liquidator, Mr.
Harmish K. Shah, learned counsel appearing for respondent no.1 ?
Kirit Ambalal Doshi and Mr. Raju Kothari, learned counsel appearing
for respondent no.2.
Considering
the contents of paras-7,8 and 9 of the Report submitted by the
Official Liquidator and the earlier order passed by this Court in
Company Application No. 42/08 filed by Mr. Kirit Ambalal Doshi, the
Registry is hereby directed to intimate the Collector, Rajkot to
furnish details as to possession and ownership of land bearing survey
no. 111 of Madhapar village, situated between Rajkot and Jamnagar
Highway of Rajkot District, because, it reveals that some parcel of
land was given for industrial purpose to the company and/or
partnership firm and the same was ultimately resumed by the Collector
and sold thereafter on or about 16th January, 1999.
The
Collector, Rajkot shall see that officer concerned dealing with
Land Section of the office of the Collectorate, appears before the
Court in person on the next date of hearing, along with relevant
record for the period from 1990 to 2006, so also Tippan of above
survey no. 111. The matter is adjourned to 5th September,
2008.
[C.K.
BUCH, J.]
pirzada/-
Top