Gujarat High Court Case Information System
Print
COMA/43320/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 433 of 2008
In
OFFICIAL
LIQUDATOR REPORT No. 157 of 2006
In
OFFICIAL LIQUDATOR REPORT No. 118 of 2006
=========================================================
RADHESHYAM
DEVELOPERS PARTNERSHIP FIRM - Applicant(s)
Versus
O
L OF SHREE VALLABH GLASS WORKS LTD. (IN LIQN) & 3 - Respondent(s)
=========================================================
Appearance
:
MRS
SANGEETA N PAHWA for
Applicant(s) : 1,
MR
HIREN MODI FOR OFFICIAL
LIQUIDATOR for
Respondent(s) : 1,
NOTICE
NOT RECD BACK for
Respondent(s) : 2
- 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 22/08/2008
ORAL
ORDER
On
written instructions received, Mr. Chirag Patel, learned counsel
representing the respondent no.4 states that total amount of the
respondent no.4 bank has now been paid by the erstwhile management
M/s. Vallabh Glass Works Ltd and therefore, now, the bank does not
claim any charge over the property. Therefore, the Court can pass
appropriate further orders as if there is no charge of the bank over
the property of erstwhile M/s. Vallabh Glass Works Ltd. The accounts
are also found clear to the satisfaction of the bank.
The
respondent no.4 bank now shall take appropriate steps to see that
necessary endorsement in the revenue record is made to the effect
that there is no charge over the property of erstwhile Vallabh Glass
Works Ltd. The respondent no.4 bank shall complete this formality at
the earliest, particularly, within 30 days from the date of receipt
of this order.
Request
for time made by Mr. Hemant Makwana, learned AGP is accepted. S.O to
29th August, 2008. Name of Mr. Hemant Makwana, AGP be
shown in the cause list. Direct service is permitted.
[C.K.
BUCH, J.]
pirzada/-
Top