Gujarat High Court Case Information System
Print
OLR/7/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 7 of 2011
In
OFFICIAL LIQUDATOR REPORT No. 113 of 2010
=================================================
O
L OF KANORIA DYE CHEM LTD (IN LIQN) - Applicant(s)
Versus
GUJARAT
STATE FINANCIAL CORPORATION & 5 - Respondent(s)
=================================================
Appearance :
MR.HIREN
M MODI for Applicant(s) : 1,
None for Respondent(s) : 1 -
6.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/01/2011
ORAL
ORDER
Heard
Mr. Hiren Modi, learned advocate for the applicant and learned OL.
This
report is filed pursuant to the order dated 21.12.2010 passed by
learned Company Judge for compliance.
According
to OL, as directed by learned Company Judge, the offers are placed in
the sealed covers. Today, the above sealed covers are ordered to be
opened wherein it is revealed that the offers are submitted at 10% of
the upset price fixed.
However,
considering the facts and circumstances of the case and price
mentioned in the `Jantri’ of Rs.20,000/- per square ft. in the area,
it is necessary to inquire about any sale, lease, transfer etc. of
the office in the same premise / complex and also to inform the
President / Chairman / Secretary about availability of Office No.306.
The
matter is ordered to be heard on 27.01.2011. The tender forms along
with Demand Draft No.75110 dated 18.01.2011 for Rs.4,20,000/- and
cheque bearing No.226102 dated 19.01.2011 for Rs.,4,20,000/- are
ordered to be handed over to the OL and same shall be deposited in
the OL’s account.
S.O.
to 27.01.2011.
[Anant
S. Dave, J.]
*pvv
Top