Gujarat High Court
The vs O.L on 22 June, 2011
Gujarat High Court Case Information System
Print
COMA/307/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 307 of 2010
In
COMPANY
APPLICATION No. 71 of 2008
In
COMPANY
APPLICATION No. 71 of 1999
In
COMPANY
PETITION No. 222 of 1999
=========================================================
THE
KALUPUR COMMERCIAL CO-OPERATIVE BANK LTD. - Applicant(s)
Versus
O.L.
OF NAVRANG SYNTHFAB PVT. LTD. - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
MRUGESH JANI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/06/2011
ORAL
ORDER
IN COMPANY APPLICATION NO.307 OF 2010 :
In
view of averments made in the application, the same is allowed in
terms of paragraph 1. Necessary amendment be carried out forthwith.
The application stands disposed of accordingly.
(K.S.
Jhaveri, J)
ORAL
ORDER IN COMPANY APPLICATION NO.71 OF 2008 :
Issue notice to the newly added party respondent, returnable on 27th
July 2011.
(K.S.
Jhaveri, J)
Aakar
Top