Gujarat High Court Case Information System
Print
COMA/179/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 179 of 2010
In
COMPANY
APPLICATION No. 598 of 2008
In
COMPANY
PETITION No. 4 of 2005
=========================================================
SHANKAR
H HAWAR & 12 - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF M/S ELB SCHLIFF (INDIA) LTD & 3 - Respondent(s)
=========================================================
Appearance
:
OFFICIAL
LIQUIDATOR for
Respondent(s) : 1,
MS AMEE YAJNIK for Respondent(s) : 1,
MR
SHALIN N MEHTA for Respondent(s) : 2,
MR BHARAT JANI for
Respondent(s) : 3,
NOTICE SERVED for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date : 04/08/2010
ORAL ORDER
Mr.Hemang
Shah, learned advocate appearing for Mr.Shalin N. Mehta, for
respondent No.2 prays for time to file affidavit-in-reply. The
Official Liquidator is directed to place the entire report of the
Chartered Accountant on record of this Application. He is further
directed to file a short report explaining the fund position and also
explaining the amount spent as well as interest earned after
24.8.2009. In the order dated 24.8.2009 the Court has observed that
the amount remains with the Official Liquidator is Rs.1,21,75,196/-
whereas as per the report filed by the Official Liquidator on
26.7.2010 the amount available with the Official Liquidator in the
Company’s Account is of Rs.1,15,39,051/-.
S.O.
to 16.8.2010.
(K. A. PUJ, J.)
kks
Top