Gujarat High Court High Court

Rasiklal vs Official on 21 June, 2011

Gujarat High Court
Rasiklal vs Official on 21 June, 2011
Author: Anant S. Dave,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/90/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 90 of 2010
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 110 of 2007
 

In
COMPANY APPLICATION No. 187 of 2006
 

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


 

RASIKLAL
S MARDIA - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR & 3 - Respondent(s)
 

=================================================
 
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) :
1, 
MR RM DESAI for Respondent(s) : 1, 
MS AMEE YAJNIK for
Respondent(s) : 1, 
MS HEMLATTA JHAVERI for Respondent(s) : 1, 
MR
PS CHAMPANERI for Respondent(s) : 2, 
MRS SANGEETA N PAHWA for
Respondent(s) : 3, 
MR HEMANG M SHAH for Respondent(s) :
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/06/2011 

 

ORAL
ORDER

Heard
the learned counsels for the parties and party in person present in
the Court.

Pursuant
to the order dated 21.03.2011, OL has filed report on 18.02.2011. In
para 1 of the said report it is submitted that as per the order dated
28.02.2010 passed in OLR No.69 of 2010 the office of the OL
maintains a list of approved panel valuers.

In
the above, names of three approved valuers are suggested to which
none of the party has any objection, if this court directs any one of
those three approved valuers to carry out valuation report so far as
inventory of plant and machinery and other items of the company in
liquidation is concerned.

Considering
the overall facts and circumstances of the case, I am inclined to
appoint GITCO as a valuer to carry out inventory / valuation of the
plant and machinery and other items of the company in liquidation as
earlier as possible and preferably on or before 16.08.2011.

S.O.

to 16.08.2011.

[Anant
S. Dave, J.]

*pvv

   

Top