Gujarat High Court
Udhna vs M/S on 10 October, 2011
Gujarat High Court Case Information System
Print
COMP/102/2006 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 102 of
2006
=================================================
UDHNA
CITIZEN CO.OP. BANK LTD. - Petitioner(s)
Versus
M/S.
PREMIER ART SILK PROCESSORS PVT. LTD. - Respondent(s)
=================================================
Appearance :
NANAVATI
& NANAVATI for Petitioner(s) : 1,
MRMP SHAH for Respondent(s)
: 1,
MS. KRUTI M SHAH for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 10/10/2011
ORAL ORDER
Learned
advocate for the petitioner has submitted that according to their
information, an administrator is appointed in the petitioner – Bank.
It is submitted by the learned advocate that since now administrator
is appointed, instructions as to whether they should continue as
advocate of the petitioner or not is requested for from the
administrator, however, any reply is still not received. Since
learned advocate is still awaiting instructions from the
administrator, request for time is made. Hence. S.O. to 11.11.2011.
[K.M.Thaker,
J.]
kdc
Top