Gujarat High Court High Court

Saptak vs Official on 30 August, 2011

Gujarat High Court
Saptak vs Official on 30 August, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/396/2011	 2	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 396 of 2011
 

In


 

COMPANY
APPLICATION No. 619 of 2008
 

In


 

COMPANY
PETITION No. 252 of
2000 
=========================================================

 

SAPTAK
TRADELINK PVT LTD - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF M/S GTCL MOBILE CUM TECHNOLOGY LTD & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SANGEETA N PAHWA for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
JS YADAV for Respondent(s) : 1, 
MR SS PANESAR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 30/08/2011 

 

ORAL
ORDER

1.
The applicant has taken out present proceedings seeking direction
against the respondents to execute the sale deed. The request is made
in light of the fact that the applicant being purchaser of the
property sold under the Securitization and Reconstruction of
Financial Assets and Enforcement of Security Interest Act, 2002
(“SARFAESI” Act for short) action, desires the conveyance
deed may be executed. However, respondents have not executed the
conveyance deed.

2.
Mr. Yadav, learned advocate for OL has submitted that in this
particular case OL had not taken possession of the property in
question because it was sold by the secured creditor under the
SARFAESI action without participation of the OL in any manner
whatsoever. Therefore, when the entire transaction is executed by and
between the secured creditor and the purchaser, the OL is not in
position and / or liable to execute sale deed and it is for the
secured creditor to execute sale deed, if necessary.

3.
Learned advocate for the secured creditor has submitted that in view
of the provisions under Sub-Rule 6 of Rule 9 of the SARFAESI
Act
the secured creditor who sold the properties in question under
SARFAESI action has to issue share certificate which can be got
registered by payment of appropriate stamp duty and any conveyance
deed for the said purpose is not necessary.

So
as to make submission in support of the said contention learned
advocates have requested for some time. Hence, S.O. to
09.09.2011.

(K.M.THAKER,J.)

Suresh*

   

Top