Gujarat High Court Case Information System Print OLR/206/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD OFFICIAL LIQUDATOR REPORT No. 206 of 2008 In OFFICIAL LIQUDATOR REPORT No. 112 of 2003 In COMPANY PETITION No. 157 of 1995 ========================================= O L OF M/S AHMEDABAD MFG & CALICO PRINTING MILLS LTD Versus INDUSTRIAL PERSONNEL AND SECURITY SERVICES & 14 ========================================= Appearance : OFFICIAL LIQUIDATOR for Applicant(s) : 1,MS AMEE YAJNIK for Applicant(s) : 1, MR AR GUPTA for Respondent(s) : 1 - 4. NOTICE SERVED for Respondent(s) : 5 - 7, 9, 13, 15, MR PRAFUL KHAKHKHAR for Respondent(s) : 8, SERVED BY RPAD - (N) for Respondent(s) : 10 - 11. MR RAJESH P MANKAD for Respondent(s) : 12, MR VIMAL M PATEL for Respondent(s) : 14, ========================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 11/07/2011 ORAL ORDER
1. It
has been submitted that pursuant to the FIR lodged with the police in
connection with the theft of various properties of the company
in-liquidation (at Vadodara plant), a charge-sheet came to be filed
in February, 2004 and 11 accused were arrested. It appears from the
communication dated 14th September 2009 signed by the Police
Inspector, Javaharnagar Police Station, Vadodara City, that in
connection with the FIR lodged by the office of the Official
Liquidator, criminal case has been registered as Criminal Case No.253
of 2004 and the same is pending for trial in the Court.
2. The
office of the Official Liquidator shall find out –
[a] As to whether the
partners and the Directors of respondent Nos.1 and 4 are impleaded as
accused in criminal case or not;
[b] Present latest
status of the aforesaid Criminal Case No.253 of 2004;
[c] Office of the
Official Liquidator shall depute some officer to interact with the
concerned APP in-charge of such case and to find out whether evidence
in the said case has commenced or not.
[d] To pursue the
application for return of muddamal, to receive the muddamal from the
Court and to take steps for disposal with permission of the trial
Court.
The aforesaid exercise
to be completed by the office of the Official liquidator on or before
14th July 2011. S.O to 15th
July 2011.
[ K. M. THAKER, J. ]
vijay
Top