Gujarat High Court High Court

Ifci vs Official on 18 November, 2011

Gujarat High Court
Ifci vs Official on 18 November, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/513/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 513 of 2011
 

In


 

COMPANY
PETITION No. 47 of
1992 
=========================================================

 

IFCI
LTD - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF M/S GUJARAT HI TECH INDUSTRIES LTD & 4 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
INDRAVADAN PARMAR for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
JS YADAV for Respondent(s) : 1, 
NOTICE NOT RECD BACK for
Respondent(s) : 2, 5, 
MR SS PANESAR for Respondent(s) : 3, 
NOTICE
SERVED for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 18/11/2011 

 

ORAL
ORDER

When
the application is taken up for hearing Mr.Parmar, learned advocate
for the applicant is not present. Mr.Yadav, learned advocate for OL
has sought to tender OL’s report dated 17.11.2011. He is asked to
serve copy thereof to Mr.Parmar, learned advocate for the applicant
and thereafter tender the report on record of present application.

Hence,
S.O. to 22.11.2011.

(K.M.THAKER,J.)

Suresh*

   

Top