Gujarat High Court Case Information System
Print
OLR/71/2011 4/ 4 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 71 of 2011
=================================================
OFFICIAL
LIQUIDATOR - Applicant(s)
Versus
H
N UDANI AND SANAT S SHAH - Respondent(s)
=================================================
Appearance :
OFFICIAL
LIQUIDATOR for Applicant(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/06/2011
ORAL
ORDER
1.
Through this report, the Official Liquidator has requested for
order of dissolution of the Company from the date of submission of
the report or such other order as may be considered appropriate.
2.
From the report it emerges that the Company was constituted for
holding and investment etc. Members of
the company adopted a resolution for voluntary winding up of the
Company at which point of time following shareholders were there in
the Company:-
Sr.No.
Name
of Equity Shareholders
Equity
Share
1.
Smt.
Manorama Sarabhai
1
2.
Mr.
Suhrid S. Sarabhai, Smt. Asha Sarabhai, Dr.
Anand S. Sarabhai & Smt. Manorama Sarabhai
201
3.
Mr.
Suhrid S Sarabhai, Smt. Manorama Sarabhai, Smt. Asha Sarabhai &
Dr. Anand S. Sarabhai
100
TOTAL
302
Sr.No.
Name
of Preferential Shareholders
Preference
Share
1.
Mr.
Suhrid S. Sarabhai, Smt. Asha Sarabhai, Dr.
Anand S. Sarabhai & Smt Manorama Sarabhai,
240
2
Smt
Manorama Sarabhai, Dr.
Anand S. Sarabhai & Mr. Suhrid S. Sarabhai
810
3.
Smt.
Asha Sarabhai, Mr. Suhrid S. Sarabhai & Smt Manorama Sarabhai
50
4
Mr.
Suhrid S. Sarabhai, Smt. Asha Sarabhai & Smt Manorama Sarabhai
100
TOTAL
1,200
The
Company had following Directors:-
Sr.No.
Name
of Directors
Addresses
1.
Mr.
Suhrid S Sarabhai
The
Retreat, Shahibag, Ahmedabad-380004 .
2.
Dr.
Anand S Sarabhai
The
Retreat, Shahibag, Ahmedabad-380004 .
3.
Smt.
Manorama Sarabhai
The
Retreat, Shahibag, Ahmedabad-380004 .
3.
The Directors have filed a declaration of solvency dated 30.01.1990
with the Registrar of Companies. General
meeting of the Company was held on 05.02.1990
adopting the resolution for voluntary winding up of the Company.
Notice to this effect for appointment of Voluntary Liquidator was
given to the Registrar of Companies. Necessary Notification of the
Extraordinary General Meeting was also published in two local
newspapers on 06.02.1990 and the same
was published in Official Gazette on 22.02.1990.
Excess assets of the Company have already been distributed amongst
the shareholders in the following manner:-
Assets:-
Estimated
Assets
Amount
to be realized(Rs)
Value
Realized(Rs)
Balance
at Bank
150
150.58
Investment
other than marketable securities
239418
421358.00
Income-tax
refund
11