Gujarat High Court High Court

Official vs Shirish on 25 October, 2010

Gujarat High Court
Official vs Shirish on 25 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/101/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 101 of 2010
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 54 of 2006
 

In


 

COMPANY
PETITION No. 310 of 2000
 

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

OFFICIAL
LIQUIDATOR OF M/S GUJARAT COMMUNICATION & ELECTRONI -
Applicant(s)
 

Versus
 

SHIRISH
JAGMOHANDAS SHAH - Respondent(s)
 

=================================================
 
Appearance
: 
MR
NITIN K MEHTA for Applicant(s) : 1, 
Ms.HIRAL A PANCHAL for
Respondent(s) : 1, 
MR.NISARG N TRIVEDI for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 25/10/2010 

 

ORAL
ORDER

Heard
learned advocate Mr.Nitin K. Mehta for the Official Liquidator and
learned advocate Mr.Nisarg N. Trivedi for the respondent. Learned
advocate Mr.Trivedi submitted that his client will be able to come to
India any time after 12th November 2010. He requested
that if a direction could be issued to the Official Liquidator to see
that the sale deed is executed on or before 22nd November
2010, that will serve the ends of justice. The Official Liquidator
is permitted to execute sale deed as per the draft conveyance deed,
at Annexure ‘C’ to this Report. Sale deed shall be executed on or
before 22nd November 2010. The Official Liquidator’ Report
is allowed.

(RAVI
R. TRIPATHI, J.)

karim

   

Top