Gujarat High Court High Court

Official vs Unknown on 19 March, 2010

Gujarat High Court
Official vs Unknown on 19 March, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/33/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

OFFICIAL
LIQUDATOR REPORT No. 33 of 2010
 

In


 

COMPANY
PETITION No. 67 of 1993
 

In
COMPANY APPLICATION No. 387 of 2007
 

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


 

OFFICIAL
LIQUIDATOR OF M/S TESTEELS LTD ( IN LIQN.) - Applicant
 

Versus
 

.
- Respondent
 

======================================
Appearance : 
MS
AMEE YAJNIK for the Applicant. 
None for the
Respondent. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 19/03/2010 

 

 
ORAL
ORDER

1. The
present Official Liquidator Report has been preferred by the Official
Liquidator of M/s.Testeels Ltd. [In Liquidation] with the following
prayers :

(a) This
Hon’ble Court may be pleased to permit the Official Liquidator U/s.
457(1)(a) of the Companies Act,1956 to file Special Leave Petition
before the Hon’ble Supreme Court of India against the orders dated
25.02.2010 at Annexure C to this report.

(b) This
Hon’ble Court may be pleased to permit the Official Liquidator to
engage Shri Gaurav Agrawal, an advocate from the panel of Office of
the Official Liquidator, High Court of Delhi to draft and file S.L.P.
and to appear before the Hon’ble Supreme Court of India as special
counsel.

(c) This
Hon’ble Court may also be pleased to permit the Official Liquidator
to engage a Senior Counsel also at New Delhi to argue the S.L.P.
before the Hon’ble Supreme Court of India.

(d) This
Hon’ble Court may also be pleased to permit the Official Liquidator
to pay such professional fee of Shri Gaurav Agarwal as advocate on
record and the professional fee of senior counsel, who may be
appointed, as may be charged by them and/or as may be approved by
this Hon’ble Court.

(e) This
Hon’ble Court may also be pleased to permit the Official Liquidator
to incur such other incidental expenses as may be necessary in
connection with filing and prosecuting the S.L.P. The Official
Liquidator may be permitted to pay the fee of the advocate on record
and senior counsel and to incur the incidental expenditure either out
of the fund lying in the company’s account or from C.P.S.S.R.F. A/c.

2. Having
heard Ms.Amee Yajnik, learned advocate appearing on behalf of the
Official Liquidator, prayer in terms of para 4(a), (b), (c) and (e)
are hereby granted in toto. It is reported that as per practice, any
Additional Solicitor General of India is engaged as Senior Counsel
and, therefore, Official Liquidator may continue with the same
practice by engaging any Additional Solicitor General of India as
Senior Counsel. So far as prayer in terms of para 4(d) is concerned,
the same is granted subject to qualification with professional fees,
if any, to be paid as may be approved by this Court.

With
this, the present Official Liquidator Report is disposed of.

[M.R.SHAH,J]

*dipti

   

Top