Gujarat High Court High Court

Bank vs Official on 10 February, 2011

Gujarat High Court
Bank vs Official on 10 February, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/74/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 74 of 2011
 

In


 

O.J.APPEAL
No. 7 of 2011
 

In
COMPANY APPLICATION No. 25 of 2010
 

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


 

BANK
OF BARODA - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF MAHENDRA MILLS LTD ( IN LIQN.) & 7 - Respondent(s)
 

=========================================================
Appearance : 
MR
KM PARIKH for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 10/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

In
view of the order passed in the main OJ Appeal No.7/11, the present
Civil Application would not survive and shall stand disposed of
accordingly.

(JAYANT
PATEL, J.)

(J.C.

UPADHYAYA, J.)

*bjoy

   

Top