Gujarat High Court Case Information System
Print
OLR/33/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 33 of 2011
=========================================================
OFFICIAL
LIQUIDATOR OF M/S MAHA CHEMICALS LTD (IN LIQN) - Applicant(s)
Versus
MADHU
R JINDAL - Respondent(s)
=========================================================
Appearance
:
MR
JS YADAV for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/03/2011
ORAL
ORDER
Heard
learned advocate Mr. J.S. Yadav appearing for the Official
Liquidator.
This
report is filed by Official Liquidator of the Company in liquidation
with following prayer :
“6(A) This
Hon’ble Court may be pleased to approve the draft of conveyance deed
at Annexure ‘D’ to this report with or without such modifications or
alterations as may be considered appropriate by this Hon’ble Court
and the Official Liquidator may be permitted to execute the sale deed
as per draft as may be approved by this Hon’ble Court subject to
condition that, the stamp duty, Registration charges and all other
expenses incidental to the execution and registration of the sale
deed shall be borne and paid by the purchaser.”
In
view of what is stated in paragraphs 1 to 5 and a draft conveyance
deed has been verified by the office of Official Liquidator including
the particulars of assets sold, payment of sale consideration and
other details mentioned in the draft sale deed, I deem just and
proper to grant prayer made in Para 6(A) and granted accordingly.
Accordingly,
Official Liquidator Report stands disposed of.
[ANANT
S. DAVE, J.]
#Dave
Top