Gujarat High Court High Court

Bank vs Official on 14 November, 2011

Gujarat High Court
Bank vs Official on 14 November, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/264/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 264 of 2011
 

In


 

COMPANY
PETITION No. 157 of 2000
 

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

 

BANK
OF BARODA THRO. CHIEF MANAGER - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR HIGH COURT OF GUJARAT & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT T RAO for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MS
AMEE YAJNIK for Respondent(s) : 1, 
MR BH BHAGAT for Respondent(s)
: 2, 
NOTICE UNSERVED for Respondent(s) : 3 - 4, 6, 9, 
SINGHI &
CO for Respondent(s) : 5, 
NOTICE SERVED for Respondent(s) : 7 -
8. 
MR PRABHAKAR UPADYAY for Respondent(s) : 7, 
MR NIKHIL D
JOSHI for Respondent(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 14/11/2011 

 

ORAL
ORDER

At
the request of Ms. Yajnik, learned Advocate for Official Liquidator
and also having regard to the submissions made by Mr. Bhagat, learned
Advocate that another connected matter being Company Application No.
413 of 2011 is not listed along with the present application today,
S.O. to 16th November 2011. The Registry shall place
Company Application No.413 of 2011 together with this application.

(K.M.THAKER,
J.)

jani

   

Top