Gujarat High Court High Court

O.L vs Bank on 19 January, 2010

Gujarat High Court
O.L vs Bank on 19 January, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/4/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 4 of 2010
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 100 of 2008
 

In


 

COMPANY
PETITION No. 127 of 1995
 

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


 

O.L.
OF NEEKA TUBES LTD. (IN LIQN.) - Applicant(s)
 

Versus
 

BANK
OF BARODA & 2 - Respondent(s)
 

=========================================================
Appearance : 
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MR NITIN K MEHTA for Applicant(s) : 1, 
None for
Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

Date
: 19/01/2010 

 

ORAL
ORDER

Heard
learned Advocate for the applicant.

Insofar
as prayer (a) in paragraph No.10 is concerned suffice it to state
that the Court has taken notice of the fact that order dated
02/09/2009 made in OLR No.100 of 2008 stands complied with and no
further direction is required for the present.

In
relation to the remaining prayers Notice returnable on 11/02/2010.

(D.A.

Mehta, J.)

sompura

   

Top