Gujarat High Court
O vs Manish on 30 March, 2011
Gujarat High Court Case Information System
Print
OLR/28/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 28 of 2011
In
COMPANY
PETITION No. 88 of 1996
=========================================================
O
L OF M/S MRINAL DYEING & MANUFACTURING CO LTD - Applicant(s)
Versus
MANISH
CHEMICALS - Respondent(s)
=========================================================
Appearance :
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MR HIREN MODI for Applicant(s) : 1,
None for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 30/03/2011
ORAL
ORDER
Learned
Advocate Mr. Hiren Modi appears for the Official Liquidator.
Upon
hearing learned Advocate Mr. Hiren Modi who states that the draft of
Conveyance Deed at Annexure ‘C’ was vetted and approved by the
learned Advocate on behalf of the Official Liquidator and
considering what is stated in Paragraphs 3 to 7 of this Official
Liquidator Report, I deem it just and proper to grant the prayer in
terms of Paragraphs 8.A) and B).
With
the aforesaid direction, this Official Liquidator Report stands
disposed of.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top