Gujarat High Court High Court

O vs Gujarat on 9 September, 2010

Gujarat High Court
O vs Gujarat on 9 September, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/95/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 95 of 2010
 

In


 

COMPANY
PETITION No. 156 of 2002
 

 
 
=============================================


 

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 the
Applicant. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 09/09/2010 

 

 
					ORAL
ORDER

The
Official Liquidator has filed this Report requesting this Court to
take on record sealed cover containing valuation report from GITCO by
him of different assets of the company. He has further requested the
Court to decide and fix up upset price and earnest money deposit
based on the sealed cover of GITCO containing valuation report of
three different assets as mentioned by him in his report. The sealed
cover was opened and on the basis of the valuation report furnished
by GITCO, the Official Liquidator is directed to fix up upset price
of different properties as mentioned in the report and 10% thereof
should be fixed as earnest money deposit. He is further directed to
invite fresh offers by issuing public advertisement in two
newspapers, namely Indian Express, English Edition and Divya
Bhaskar, Gujarati, both published from Ahmedabad.

3. Offers
so invited from the intending purchasers are put in sealed covers and
sealed covers should be produced before this Court and inter se
bidding will be held in the court on 8th October, 2010. He shall file
a separate report covering all necessary details and seeking further
directions from the Court in this regard. The valuation reports are
handed over to the Official Liquidator so as to enable him to take
further action in the matter.

3. With
these directions and observations, this Official Liquidator Report is
accordingly disposed of.

(K.A.PUJ,J)

***vcdarji

   

Top