Gujarat High Court High Court

Ushaben vs Official on 15 March, 2010

Gujarat High Court
Ushaben vs Official on 15 March, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/90/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 90 of 2009
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 143 of 2008
 

In
COMPANY PETITION No. 67 of 1993
 

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


 

USHABEN
PUSHPKANTH BHATT - Applicant
 

Versus
 

OFFICIAL
LIQUIDATOR OF M/S TESTEELS LTD & 6 - Respondents
 

======================================
Appearance : 
MR
BD KARIA for the Applicant. 
OFFICIAL LIQUIDATOR for Respondent(s)
: 1, 
MR JS YADAV for Respondent(s) : 1, 
MR MRUGESH JANI for
Respondent(s) : 2 - 3. 
MR HS MUNSHAW for Respondent(s) : 4, 
MR
MITUL K SHELAT for Respondent(s) : 5, 7, 
MR GM AMIN for
Respondent(s) : 6, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 15/03/2010 

 

 
ORAL
ORDER

1. Leave
to join District Inspector of Land Records, Office of DILR, Survey
Bhuvan, Opp. State Bank, Lal Darwaja, Ahmedabad as party
respondent No.8.

2. By
order dated 17/09/2009, the office of the DILR was directed to take
measurement of area of Plot No.10/1 situated at Vinzol, GIDC, Vatva
and the aforesaid exercise was to be completed by the office of DILR
within a period of four weeks upon the payment of necessary charges
including the urgent fees, if required, to be paid by the applicant
and the sketch was directed to be placed on record. It is reported
that though measurement was done by DILR, report along with sketch is
not submitted by the office of DILR to the office of Official
Liquidator till date. Hence, Notice to the newly added party
respondent No.8 i.e. DILR, returnable on 29/03/2010.

3. DILR
is directed to submit report along with sketch with respect to
aforesaid property on the next date of hearing i.e. 29/03/2010.

4. Registry
is also directed to attach the order passed by this Court dated
17/09/2009 along with the Notice so that the appropriate direction
contained in the said order can be carried out by the DILR.

Direct
service is permitted.

[M.R.SHAH,J]

*dipti

   

Top