Gujarat High Court High Court

Idbi vs Official on 13 December, 2010

Gujarat High Court
Idbi vs Official on 13 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/194/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 194 of 2010
 

In


 

COMPANY
PETITION No. 242 of 1997
 

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

 

IDBI
BANK LIMITED - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR ( O L) OF M/S HINDUSTAN NITRO PRODUCT & 5 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAURAV S MATHUR for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
JS YADAV for Respondent(s) : 1, 
SINGHI & CO for Respondent(s)
: 2, 
NOTICE UNSERVED for Respondent(s) : 3, 
MR BHAGYODAYA
MISHRA for Respondent(s) : 4, 
NOTICE SERVED for Respondent(s) : 5
- 6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 13/12/2010 

 

 
 
ORAL
ORDER

Counsel
for the UTI had prayed for further time for filing affidavit of proof
of debt of the Company in liquidation.

Counsel
for the applicant pointed out that public advertisement inviting the
workers and others to lodge claim is permitted time upto 13.12.2010.

S.O.

to 27.12.2010 on which date OL shall also file report whether any
claim is received from anyone.

(Akil
Kureshi,J.)

(raghu)

   

Top