Gujarat High Court
O.L vs Icici on 27 January, 2010
Gujarat High Court Case Information System
Print
OLR/39/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 39 of 2008
In
COMPANY
PETITION No. 94 of 1996
=========================================================
O.L.
OF ARYAN FINE FAB LTD. - Applicant(s)
Versus
ICICI
BANK LTD. & 3 - Respondent(s)
=========================================================
Appearance :
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MS AMEE YAJNIK for Applicant(s) : 1,
NOTICE NOT
RECD BACK for Respondent(s) : 1, 3,
MR KM PARIKH for Respondent(s)
: 2,
MR RAJU K KOTHARI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 27/01/2010
ORAL
ORDER
Learned
Advocate for Official Liquidator seeks issuance of fresh notice qua
unserved respondent Nos.1 and 3 and undertakes to effect direct
service. Accordingly fresh notice only to unserved respondent Nos.1
and 3 returnable on 17.02.2010.
Direct service permitted.
(D.A.Mehta,J.)
M.M.BHATT
Top