Gujarat High Court High Court

Official vs Manager on 20 December, 2010

Gujarat High Court
Official vs Manager on 20 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/96/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 96 of 2010
 

In


 

COMPANY
PETITION No. 98 of
2010 
=========================================================

 

OFFICIAL
LIQUIDATOR OF M/S HEMI PETRO PRODUCTS LTD ( IN LIQN - Applicant(s)
 

Versus
 

MANAGER
& 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MRUGESH JANI for
Applicant(s) : 1, 
MR KM PARIKH, for Respondent(s) : 1.            
                 NOTICE SERVED for Respondent(s) : 2 - 3. 
MR SP
MAJMUDAR for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 20/12/2010 

 

ORAL
ORDER

1. Learned Advocate
Shri. K.M. Parikh, who is, so far, appearing for respondent No.1,
Anonya Sahakari Mandli Cooperative Bank Limited, stated that the Bank
is ordered to be liquidated. A copy of the liquidation order is made
available to the learned Counsel for the Official Liquidator, Shri.
Jani. He, further, stated that the Official Liquidator is also
appointed.

2. Shri. Jani, learned
Advocate for the Official Liquidator, therefore, sought permission to
amend the cause title, showing respondent No.1, Anonya Sahakari
Mandli Cooperative Bank Limited, through its Official Liquidator.

3. Issue
NOTICE to the OFFICIAL LIQUIDATOR of
respondent No.1, Anonya Sahakari Mandli Cooperative Bank Limited,
making it returnable on 20th
JANUARY, 2011.

(AKIL
KURESHI, J.)

Umesh/

   

Top