Gujarat High Court Case Information System
Print
OLR/139/2008 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 139 of 2008
In
COMPANY
PETITION No. 102 of 1998
=========================================================
O
L OF ANAL POLYESTERS PVT.LTD - Applicant(s)
Versus
UNION
BANK OF INDIA ASSETS RECOVERY BRANCH - Respondent(s)
=========================================================
Appearance
:
MR
NITIN K MEHTA for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 24/06/2008
ORAL
ORDER
1. Heard
learned advocate Mr.Nitin Mehta for applicant Official Liquidator.
2. The
applicant has filed his application for permission to de-seal the
properties of the company (in liquidation)for providing inspection to
the intending purchasers on 25.6.2008 as per the scheduled programme
fixed by the sale committee and to permit them to re-seal the said
properties on completion of inspection by the intending purchasers.
3. By
order dated 12th January, 2005 passed in Company Petition
No.102 of 1998 the Official Liquidator attached to this Court, has
been appointed as Liquidator of M/s. Anal Polyester Private Limited
with directions to take charge of the assets and properties of the
company. Pursuant to that,the Official Liquidator attached to this
Court has taken the charge of all the assets and properties of the
company (in liquidation). It appears that a meeting of the sale
committee was held on 27.12.2007 for the purpose of sale of assets of
the company and it was decided that the opponent shall get the fresh
valuation done by a government approved valuer on their panel and
accordingly a fresh valuation of the assets of the company was
carried out. Thereafter, the meeting of sale committee was held and
upset price of the assets were raised. The sale committee also
decided to publish advertisement in the local newspapers inviting
offers for the sale of the properties. It is stated by learned
advocate for Official Liquidator that, advertisements were published
in local dailies and intending purchasers are invited to inspect the
properties on 25.6.2008 of the company (in liquidation). Therefore,
in order to submit offer,intending purchasers would be required to
inspect the properties put for sale and so, the Official Liquidator
is required to be permitted to de-seal properties for the purpose of
inspection by the intending purchasers.
4. In
view of the above, the Official Liquidator is permitted to de-seal
the assets and properties of the company(in liquidation)put on sale
for the purpose of inspection by intending purchasers from 10:00am to
6:00 pm on 25.6.2008. Thereafter,the Official Liquidator shall
re-seal the assets and properties of the company (in liquidation).
This report stands disposed of accordingly.
(Bankim
N. Mehta, J.)
sudhir
Top