Gujarat High Court Case Information System
Print
COMA/54220/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 542 of 2008
In
OFFICIAL
LIQUDATOR REPORT No. 160 of 2007
In
COMPANY PETITION No. 205 of 1996
=========================================================
SURESHBHAI
NAGAJI MALI - Applicant(s)
Versus
O
L OF GUJARAT STATE TEXTILE CORPORATION LTD (IN LIQN) - Respondent(s)
=========================================================
Appearance
:
MRS
SANGEETA N PAHWA for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
JS YADAV for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 20/10/2008
ORAL ORDER
The applicant auction
purchaser has taken out this Judge’s Summons praying for the
extension of time for removal of the moveable assets. This Court
has passed an order confirming the sale in favour of the applicant
vide order dated 20.12.2007. Thereafter, further order was passed on
7.3.2008 granting time upto 22.10.2008. Though the applicant has
prayed for extension of time for six months Mr. M. G. Nagarkar,
learned advocate appearing for the respondent No.2 has submitted
that the time may be extended for three months on the condition that
the petitioner will pay rent of Rs.50,000/- p.m.
Having regard to the
facts and circumstances of the case and considering the submissions
made in the petition and the submissions of the learned advocates
for the respective parties, the time is extended for three months on
the condition that the petitioner will deposit sum of Rs.50,000/-
p.m. aggregating to Rs.1,50,000/- with the Official Liquidator on or
before 31.10.2008. The applicant is directed to hand over the
possession, after removal of all moveable assets, as per order of
this Court passed earlier, on or before 22.1.2009.
This report is
accordingly disposed off.
(K.
A. PUJ, J.)
kks
Top