Gujarat High Court High Court

Official vs Manager on 30 July, 2010

Gujarat High Court
Official vs Manager on 30 July, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/20/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 20 of 2010
 

In


 

COMPANY
PETITION No. 69 of 2002
 

===================================
 

OFFICIAL
LIQUIDATOR OF JALAN ISPAT CASTING LTD - Applicant
 

Versus
 

MANAGER
& 8 - Respondents
 

=================================== 
Appearance
: 
MS
AMEE YAJNIK for Official Liquidator. 
MR HS MUNSHAW for Respondent
No. 1.  
SINGHI & CO for Respondent No. 2.  
MR KI SHAH for
Respondent No. 3.  
MR BHARAT JANI for Respondent No. 4.  
DELETED
for Respondent Nos.5 - 9. 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 30/07/2010 
ORAL ORDER

Despite the
order passed by this Court on 23.07.2010, late entry charges are not
paid by M/s. Selwel Mineral Pvt. Limited. Mrs. Sangeeta Pahwa,
learned advocate appearing for the said party submits that since
they were not communicated about the exact amount of late entry
charges, they could not pay the late entry charges. However, they
are ready and willing to pay late entry charges.

Though the
Court has directed the Official Liquidator to accept the Demand
Draft of Rs.14,38,606/- from M/s. Selwel Mineral Pvt. Limited, the
same has still not been deposited in the Bank on the ground that the
late entry charges have not been paid. Be that as it may, now the
late entry charges be paid @ 18% p.a. and the Official Liquidator is
directed to deposit the said draft in the Bank forthwith so that
interest starts earning on the said amount.

The
Official Liquidator has not informed the other bidders, including
the highest bidder as well as the second bidder and hence, no one is
present today in the Court. The Official Liquidator is, therefore,
directed to intimate all the bidders informing them that inter-se
bidding would take place in the Court on 13.08.2010. If any one is
interested, they should remain present along with EMD & late
entry charges @ 18%. Only on payment of such amount, they would be
allowed to participate in the inter-se bidding. S.O.
to 13.08.2010.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top