Gujarat High Court Case Information System
Print
OLR/218/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 218 of 2008
In
COMPANY
APPLICATION No. 97 of 2006
In
COMPANY PETITION No. 338 of 1999
=========================================================
O.L.
OF M/S MARDIA CHEMICALS LTD. (IN LIQ.) - Applicant(s)
Versus
ICICI
BANK LTD & 2 - Respondent(s)
=========================================================
Appearance
:
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MS AMEE YAJNIK for Applicant(s) : 1,
SINGHI &
CO for Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
2,
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 26/08/2011
ORAL
ORDER
1. In
present proceedings the respondent I.C.I.C.I. Bank had taken out
application being OJ Civil Application No.114 of 2011.
2. During
the hearing of the said application today the learned advocate for
the applicant sought permission to withdraw the said application and
upon request being granted the application has been disposed of as
withdrawn by separate order passed today in said OJ Civil Application
No.114 of 2011.
3. Since
the said application is withdrawn, learned advocate for the
I.C.I.C.I. Bank has requested for time in present OLR. He has also
submitted that certain proceedings are pending before the Hon’ble
Apex Court and he needs to update the instructions and details which
would be relevant for consideration of present OLR.
4. Hence,
S.O. to 15.9.2011.
(K.M.THAKER,J.)
Suresh*
Top