Gujarat High Court High Court

Official vs Dena on 19 July, 2011

Gujarat High Court
Official vs Dena on 19 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/121/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 121 of 2011
 

In


 

COMPANY
PETITION No. 6 of 2002
 

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


 

OFFICIAL
LIQUIDATOR OF M/S KWALITY ROLLER & BALL BEARING PVT -
Applicant(s)
 

Versus
 

DENA
BANK - Respondent(s)
 

=========================================================
Appearance : 
MR
MRUGESH JANI for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 19/07/2011 

 

ORAL
ORDER

Learned
counsel for the Official Liquidator has requested for leave to amend
and correct the error as regards the EMD and upset price mentioned at
para 5 on page 4 in the memo of OLR dated 12th July 2011,
as there appears to be typographical error.

Leave
is granted. Amendment to be carried out. Matter be placed after the
amendment is carried out.

(K.M.THAKER,
J.)

jani

   

Top