Gujarat High Court High Court

Official vs Unknown on 18 March, 2011

Gujarat High Court
Official vs Unknown on 18 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/21/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 21 of 2011
 

In
COMPANY PETITION No. 190 of 2003
 

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


 

OFFICIAL
LIQUIDATOR OF M/S APSSTAR INDUSTRIES LTD (IN LIQN) - Applicant(s)
 

Versus
 

0
- Respondent(s)
 

=================================================
 
Appearance : 
MS AMEE
YAGNIK for OFFICIAL
LIQUIDATOR for Applicant(s) : 1,MS AMEE YAJNIK for Applicant(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/03/2011 

 

ORAL
ORDER

Learned
advocate for the OL submits that the OL has received writ petition
No.5448 of 2009 from the Hon’ble High Court of Karnataka at Bangalore
in which the OL is a party. It is further submitted that in the
said writ petition representation is required to be made from the
panel of the OL, Bangalore and sought permission of this Court to
make payment of professional fees of the
advocate. In this application the OL has made the following prayer :

“4(a) This
Hon’ble Court may be pleased to permit the Official Liquidator to
appoint an advocate on the panel of the Official Liquidator,
Bangalore to appear on behalf Office of the Official Liquidator,
Ahmedabad and to make proper submissions. The Official Liquidator may
also be permitted to pay his professionals fees as per the fees
structure of advocates already approved by this Hon’ble Court vide
orders dated 25-08-2009 passed in Official Liquidator’s Report No.93
of 2009”

Having
heard learned OL and considering the facts and circumstances of the
case, prayer in terms of para 4(a) is granted.

This
application stands disposed of accordingly.

[Anant
S. Dave, J.]

*pvv

   

Top