Gujarat High Court High Court

Official Liqudator Report No. 41 … vs Unknown on 3 August, 2010

Gujarat High Court
Official Liqudator Report No. 41 … vs Unknown on 3 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



      OFFICIAL LIQUDATOR REPORT No 41 of 2003


      in


           COMPANY PETITION   No 61    of 1991



     --------------------------------------------------------------
     O.L. OF BACLAWAT OF INDIA LTD.
Versus
     STATE BANK OF INDIA


     --------------------------------------------------------------
     Appearance:
     1. OFFICIAL LIQUDATOR REPORT No. 41 of 2003
          OFFICIAL LIQUIDATOR for Petitioner No. 1
          .......... for Respondent No. 1-3


     --------------------------------------------------------------


     CORAM : MR.JUSTICE RAVI R.TRIPATHI


     Date of Order: 05/05/2003


     ORAL ORDER

The present report is filed for various reliefs
as prayed for in para 5(a) to 5(d). So far as prayer
clause (a) is concerned, the same is granted. The Sale
Committee is ordered to be constituted consisting of the
Official Liquidator as convener and the representatives
of the secured creditors and the workers’ union as
members for the purpose of disposing of the assets and
properties of the subject company. So far as prayer
clause (b) is concerned, the same is left to the Sale
Committee to avail the services of the Government
approved Valuer and to consider the bills of such Valuer
as and when it submitted. So far as prayer clause (c) is
concerned it will be open for the State Bank of India
secured creditors to incur the aforesaid expenses. In
absence of that the Official Liquidator is permitted to
incur advertisement charges and other allied actual
expenses relating to the sale of assets and safeguarding
the assets of the company from CPSSRF account subject to
reimbursement on priority basis from the sale
proceedings.

(Ravi R. Tripathi, J.)
karim