Gujarat High Court Case Information System
Print
OLR/156/2009 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 156 of 2009
In
COMPANY
PETITION No. 228 of 2000
=========================================
O
L OF M/S REAL LAMINATES PVT LTD (IN LIQUIDATION) - Applicant(s)
Versus
COMMISSIONER
OF COMMERCIAL TAX & 3 - Respondent(s)
=========================================
Appearance
:
OFFICIAL
LIQUIDATOR for
Applicant No : 1,MR.HIREN M MODI for Applicant No : 1,
GOVERNMENT
PLEADER for Respondent Nos : 1 - 2.
MRS SANGEETA N PAHWA for
Respondent No : 3,
NOTICE SERVED for Respondent No :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 13/08/2010
ORAL
ORDER
The
Official Liquidator has filed this report inter-alia for
confirmation of sale of Lot No.1 i.e. Plot No. 1037 of Survey
No.1037/P and 1038/P of Village Rajpur, Taluka Kadi, District
Mehsana, admeasuring about 7400 Sq. Mtrs. (as per physical
measurement) building structure and other items (except records) for
Rs.1.15 Crore on terms and condition of sale as per Tender Form to
this report. The Official Liquidator has retained the amount of
earnest money (Rs. 1.15 Crore) deposited by the highest bidder and
second highest bidder (Rs. 1.13 Crore) by a separate order. Since
there was no bidder and the offer was made way back in November
2009, pursuant to the advertisement issued on 7th
September, 2009. there is possibility of fetching higher price
looking to the inflationary trend in the real market.
Hence,
the Official Liquidator is hereby directed to issue a short
advertisement fixing-up the upset price of the property in question
at Rs.1.15 Crore and the prospective bidders to deposit EMD at 10%
of the upset price and also inform them that inter-se bidding
between the bidders would be taken place in the Court on 27th
August, 2010 at 12.30 P.M. Since the EMD of the highest bidder is
lying with the Official Liquidator for more than 10 months and sale
is yet to be confirmed by way of auction, the Court will pass
appropriate order on 27th August, 2010.
Hence,
S.O. to 27th August, 2010.
(K.A.
PUJ, J.)
Pankaj
Top