Gujarat High Court Case Information System
Print
OJCA/540/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 540 of 2010
In
OFFICIAL
LIQUDATOR REPORT No. 77 of 2010
In
COMPANY
PETITION No. 100 of
1997
=========================================================
SETCO
INFORMATIVE LTD THRO. AUTHORIZED OFFICER - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF M/S GUJARAT B D LUGGAGE LTD & 3 - Respondent(s)
=========================================================
Appearance
:
M/S
WADIA GHANDY &CO for
Applicant No : 1
OFFICIAL LIQUIDATOR for Respondent No : 1
MR
NAVIN K PAHWA for Respondent No : 2
None for Respondent Nos : 3 -
4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 06/12/2010
ORAL
ORDER
Leave
to amend as per the draft amendment, draft amendment be carried out
forthwith.
The
Official Liquidator has filed his report dated 2nd
December, 2010, the same is taken on record.
Looking
to the prayer made in the present application, they inter alia,
include modification of the order passed by this Court on 3rd
September, 2010 in O.L.R. No.77/2010 as well as a prayer for
confirmation of sale in favour of the highest bidder. So far as,
the first prayer regarding modification in the order is concerned,
this Court can pass certainly an order to that effect, however, for
confirmation of sale in favour of the highest bidder is concerned,
since, as per the present roster the business is changed,
appropriate order will have to be obtained from the Hon’ble the
Chief Justice. It is open for the parties to move the Hon’ble the
Chief Justice for necessary order. Hence, S.O. to 9th
December, 2010.
(K.A.
PUJ, J.)
Pankaj
Top