Gujarat High Court High Court

State vs Official on 2 September, 2008

Gujarat High Court
State vs Official on 2 September, 2008
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/4/0708	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 407 of 2008
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 259 of 2007
 

In


 

COMPANY
PETITION No. 345 of 1999
 

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


 

STATE
BANK OF INDIA - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF ECLAT CHEMICALS LTD - Respondent(s)
 

==========================================
Appearance : 
MR
PR NANAVATI for Applicant(s) : 1, 
MR.HIREN M
MODI for Respondent(s) :
1, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

 
 


 

Date
: 02/09/2008
 

 

 

ORAL
ORDER

Request
extended by Mr.Modi, learned Advocate for OL is accepted. S.O. to
22nd September, 2008.

According
to Mr.Nanavati, learned Advocate, the applicant-Bank is the sole
secured creditor and corpus of Rs.2.30 Crores is lying with the OL.

Till
the OL submits its report before the Court, it is hereby ordered that
Rs.1=00 Crore (Rupees One Crore) be paid to the applicant-Bank by way
of an interim arrangement by Account Payee Cheque issued in favour of
the applicant-Bank, within one month from today. For making payment
of Rs.1=00 Crore, the OL is permitted for premature realization of
the F.D.

The
OL shall submit a report on or before 22nd September,
2008. D.S. Permitted.

(C.K.BUCH,
J.)

sompura

   

Top