Gujarat High Court Case Information System
Print
OLR/92/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 92 of 2011
=================================================
OFFICIAL
LIQUIDATOR - Applicant(s)
Versus
SANANT
S SHAH - Respondent(s)
=================================================
Appearance :
OFFICIAL
LIQUIDATOR for Applicant(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/06/2011
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
Shares
1.
Dr
Anand S Sarabhai & Mr. Suhrid S.Sarabhai
2921
2.
Mr.
Suhrid S.Sarabhai & Dr Anand S Sarabhai
1
Total
2922
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.
Mr.
H. N. Udani
37/6
Sharad Appartment, Deepkunj Society, Paldi, Ahmedabad.
3.
The Directors have filed a declaration of solvency dated 22.12.1997
with the Registrar of Companies. General meeting of the Company was
held on 05.01.1998 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 08.01.1998 and the same was published in
Official Gazette on 15.01.1998. 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
525
524.50
Loans
and Advances
115647
115647.48
Investment
other than securities
10000
10000
Interest
4193
Dividend
75
TOTAL(Rs)
126172
130439.98
Liabilities:-
Legal
Charges
1882
Cost
of notice in gazette and newspaper
1098
Incidental
outlay
8992.20
Creditor
1075
Surplus
Other Balance
512.78
Total
13559.98
Surplus(Rs.)
116880.00
The surplus
assets of the Company have also been distributed amongst the members
of the Company.
4. It is
further stated that the Voluntary Liquidator has not received any
complaint against the notices for voluntary winding up and the
resolution of the company published in the newspapers and the
Official Gazette.
5. It is
further stated that upon perusal of the Books of Accounts nothing
objectionable has been noticed. No public interest elements have been
involved. The Income Tax Department was also requested by the
official liquidator to issue no due certificate vide letters dated
11.10.2007 & 11.03.2011. No reply has been received from the
Income Tax Department. The Directors of the Company however, have
filed affidavits duly notarized on 08.06.2011 declaring that there
are no dues to the Government department or other authorities against
the Company and no prosecution is pending. They also have agreed to
indemnify in case any dues are found in future against the Company.
The Registrar of Companies have also issued a letter of no objection
against such winding up.
6. Since all
necessary formalities have been completed and it is found that there
is no objection to winding up the Company voluntarily, it is hereby
directed that the Company shall stand dissolved from the date of this
order. The Voluntary Liquidator shall reserve the books of accounts
of the Company for the period of 5 years from today. He shall also
ensure that the Official Liquidator is paid cost of Rs.5,000/-. The
Official Liquidator’s Report is disposed of accordingly. Copy of this
order shall be communicated to the Registrar of Companies.
(Anant S.
Dave, J. )
*pvv
Top