Gujarat High Court Case Information System
Print
COMA/264/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 264 of 2008
In
COMPANY
PETITION No. 7 of 2001
=========================================================
GUJARAT
STEEL TUBE EMPLOYEES UNION & 1 - Applicant(s)
Versus
O.L.
OF GUJARAT STEEL TUBES LTD. (IN LIQN.) & 5 - Respondent(s)
=========================================================
Appearance
:
MR
MUKUL SINHA for
Applicant(s) : 1 - 2.
OFFICIAL LIQUIDATOR for Respondent(s) :
1,
MS AMEE YAJNIK for Respondent(s) : 1,
NOTICE SERVED BY DS
for Respondent(s) : 2, 4,
MS NALINI S LODHA for Respondent(s) :
3,
MR CHIRAG R KOTHARI for Respondent(s) : 5,
MR AC GANDHI for
Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 18/06/2008
ORAL
ORDER
:
Learned
advocate for the petitioner seeks permission to join ICICI Bank as
party respondent No. 7 to this Company Application. Amendment as
sought for is granted. Accordingly, ICICI Bank is joined as
respondent No.7 to this company application. Learned advocate for the
petitioner shall carry out necessary amendment in the memo of the
application forthwith.
Issue
notice to newly joined respondent No.7 ? ICICI Bank returnable on
8-7-2008. Learned advocate M/s. Singhi & Company waives service
of notice on behalf of newly joined party respondent No.7.
S.O.
to 8-7-2008.
(Bankim
N. Mehta, J.)
/JVSatwara/
Top