Gujarat High Court High Court

O.L vs Icici on 2 March, 2010

Gujarat High Court
O.L vs Icici on 2 March, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/218/2008	 1/ 1	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 M.R. SHAH
		
	

 

 
 


 

Date
: 02/03/2010 

 

 
ORAL
ORDER

In
view of pending proceedings before the Hon’ble Supreme Court, stand
over to 21st June,
2010.

[M.R.Shah,J.]

satish

   

Top