Gujarat High Court Case Information System
Print
COMP/30/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 30 of 2011
=========================================================
GAURISHANKAR
K GUPTA - Petitioner(s)
Versus
KOHINOOR
FLOUR MILLS PRIVATE LIMITED - Respondent(s)
=========================================================
Appearance
:
MR
SN THAKKAR for
Petitioner(s) : 1,
SERVED BY RPAD - (N) for Respondent(s) : 1,
MR
DHAVAL N VAKIL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 10/10/2011
ORAL
ORDER
1. By
3.30 p.m. tomorrow i.e. 11.10.2011 the respondent shall place on
record the letter from the Oriental Bank of Commerce as to whether
account/s in the name of respondent i.e. Kohinoor Flour Mills Private
Limited, maintained with the said bank is / are frozen or not and if
the account/s is/are frozen then the clarification as to whose
instance the account/s is / are frozen.
2.
In addition to the aforesaid details the respondent shall also place
on record a copy of the statement of account/s showing details /
transactions during last six months and present balance of the
account/s in the name of respondent company i.e. Kohinoor Flour Mills
Private Limited.
3. So
as to enable the respondent to place aforesaid details on record the
hearing of the application is, for the present, adjourned to
11.10.2011. The hearing of the present application will
be taken up after 3.30 p.m.
(K.M.THAKER,J.)
Suresh*
Top