Gujarat High Court Case Information System
Print
OLR/45/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 45 of 2011
=========================================================
O
L OF M/S HANSPA KNIT PVT LTD (IN LIQUIDATION) - Applicant(s)
Versus
G
I I C LTD & 3 - Respondent(s)
=========================================================
Appearance :
MR.HIREN
M MODI for
Applicant(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/04/2011
ORAL
ORDER
Heard
learned Advocate Mr. Hiren M. Modi for the Official Liquidator.
It
is submitted that earlier efforts were made by the Official
Liquidator and the Sale committee had invited bids for sale of goods
in question, but on 07.10.2010, when the date was fixed for inter-se
bidding, no bidder remained present. Subsequently, a fresh
advertisement was issued and it was published in two daily
newspapers namely Kutch Mitra, Gujarati Daily and DNA, English
Daily, both Bhuj editions on 01.02.2011, but thereafter also no
bidder has come and looking to the nature of goods and the upset
price fixed earlier, at present no bidder has shown willingness as
per the terms and conditions fixed.
In
view of the above, considering the nature of goods as described at
Annexure – Page 15 to this Official Liquidator Report and since
earlier efforts have not yielded fruitful results so far, this Court
permits the Official Liquidator to re-advertise for the goods in
question with proper description without fixing any upset price and
invite bids and thereafter, to submit a report to this Court about
the bidders and the offers received, if any. Further, the expenses
incurred for the earlier advertisement is approved and granted in
terms of Prayer 9.B.
With
the aforesaid observation and direction, this Official Liquidator
Report stands disposed of with no order as to costs.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top