Gujarat High Court High Court

O.L vs Corporation on 10 February, 2010

Gujarat High Court
O.L vs Corporation on 10 February, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/99/2003	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 99 of 2003
 

In


 

COMPANY
PETITION No. 135 of 2001
 

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


 

O.L.
OF DELIPA PHARMACEUTICALSPVT. LTD. - Applicant(s)
 

Versus
 

CORPORATION
BANK & 3 - Respondent(s)
 

=========================================================
Appearance : 
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MR.HIREN M MODI for Applicant(s) : 1, 
DR SONIA
HURRA for Respondent(s) : 1, 
MR AMRISH K PANDYA for Respondent(s)
: 1, 
MR.MAULIN BAROT for Respondent(s) : 1, 
MR MITUL K SHELAT
for Respondent(s) : 2, 
MR CHIRAG R KOTHARI for Respondent(s) :
3, 
SERVED BY RPAD - (N) for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

Date
: 10/02/2010 

 

ORAL
ORDER

1. Mr.

Maulin N. Barot, learned Advocate appearing for Mr. Arvindbhai P.
Patel states that in compliance with order dated 11.01.2010 the
Official Liquidator has not filed additional report. As against that
learned Advocate appearing for the Official Liquidator states that
report dated 27.01.2010 has already been tendered.

2. On
verification of report it transpires that the Official Liquidator has
tendered report dated 27.01.2010 without serving a copy on the
otherside. Accordingly, the Official Liquidator is directed to serve
copy of the said report to learned Advocate Shri Maulin Barot. Matter
to come up on 23.02.2010.

3. Registry
is directed to ensure that where reply is tendered by the otherside,
unless and until the endorsement of service is made on the copy, the
same should not come on record.

Sd/-

(D.A.

Mehta, J.)

M.M.BHATT

   

Top