Gujarat High Court High Court

Official vs Rinki on 19 April, 2011

Gujarat High Court
Official vs Rinki on 19 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/44/2011	 1/ 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 44 of 2011
 

In


 

COMPANY
PETITION No. 29 of 1997
 

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


 

OFFICIAL
LIQUIDATOR OF M/S MOTOROL(INDIA)LTD(IN LIQN) - Applicant(s)
 

Versus
 

RINKI
S GANDHI - Respondent(s)
 

=========================================================
Appearance : 
MR
JS YADAV for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 11/04/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. J.S. Yadav for the Official Liquidator.

It
is submitted that the draft conveyance deed is vetted and approved by
the learned Advocate on the panel of the Official Liquidator.

Considering
overall facts and circumstances, and what is stated in Paragraphs 1,
2 and 3, prayer in terms of Paragraph 5A) is granted.

With
the aforesaid direction, this Official Liquidator Report stands
disposed of.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top