Gujarat High Court
Official vs Kalupur on 14 May, 2010
Gujarat High Court Case Information System
Print
OLR/35/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
NOTE
FOR SPEAKING TO MINUTES
In
OFFICIAL
LIQUDATOR REPORT No. 35 of 2009
In
COMPANY
PETITION No. 207 of 2001
=========================================
OFFICIAL
LIQUIDATOR OF M/S MINAL OIL & AGRO INDUSTRIES - Applicant(s)
Versus
KALUPUR
COMMERCIAL CO OP BANK LTD & 2 - Respondent(s)
=========================================
Appearance
:
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MR MRUGESH JANI for Applicant(s) : 1,
NANAVATI
ASSOCIATES for Respondent(s) : 1,
NOTICE SERVED for Respondent(s)
: 2 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 14/05/2010
ORDER
UNDER NOTE FOR SPEAKING TO MINUTES
This
speaking to minutes notice is absolutely misconceived and it shows
non-application of mind. Hence, rejected.
(M.R.
Shah, J.)
*menon
Top