Gujarat High Court High Court

Ramkumarsingh vs Official on 3 May, 2010

Gujarat High Court
Ramkumarsingh vs Official on 3 May, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/106/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 106 of 2010
 

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

RAMKUMARSINGH
CHENSINGH - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR SHRI BANSIDHAR SPINNING AND WEAVING MILL - Respondent(s)
 

========================================= 
Appearance
: 
MR VM
DHOTRE for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
JS YADAV for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 03/05/2010 

 

 
ORAL
ORDER

1. The
present Judge’s summons has been taken out by the applicant,
ex-workman of the Company in liquidation i.e. Shri Bansidhar Spinning
and Weaving Mills Pvt. Ltd.(now in liquidation) for an appropriate
order directing the Official Liquidator of the Company in liquidation
to pay the applicant a sum of Rs.63,600/- being the amount of
gratuity, closure compensation, bonus, notice pay etc.

2. Considering
the report submitted by the Official Liquidator submitted today, let
the applicant submit the proof of debt, on affidavit, along with
supporting documents with the Official Liquidator within a period of
two weeks from today and on receipt of the same, Official Liquidator
is directed to get it verified through Chartered Accountant and on
such verification, whatever is held to be entitled to be paid to the
applicant, the Official Liquidator is directed to pay the same to the
applicant at par with other workmen within a period of three weeks
thereafter and communicate the applicant accordingly. If at all,
thereafter, the applicant has any grievance, it will be open for the
applicant to approach this Court which shall be considered in
accordance with law on merits.

3. With
this, application is disposed of. Direct service is permitted.

(M.R.

Shah, J.)

*menon

   

Top