Gujarat High Court High Court

Assets vs Official on 17 October, 2011

Gujarat High Court
Assets vs Official on 17 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/484/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 484 of 2011
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 36 of 2011
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 136 of 2010
 

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

 

ASSETS
RECONSTRUCTION COMPANY (INDIA) LIMITED - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF OMEX INVESTORS LIMITED & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANIP A GANDHI for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
HARSHADRAY A DAVE for Respondent(s) : 2, 
None for Respondent(s) :
3,5 - 9. 
MR RAJESHWAR J DAVE for Respondent(s) : 4, 
MR DS
VASAVADA for Respondent(s) : 10, 
GOVERNMENT PLEADER for
Respondent(s) :
11, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 17/10/2011 

 

 
ORAL
ORDER

Learned advocate for the applicant has submitted that the
connected matter is likely to come up for hearing on 9th
November 2011. On the said ground, learned advocate requested that
present application be heard to the said date.

Hence, stand over to 9th November
2011.

[K.

M. THAKER, J.]

Amit

   

Top