Gujarat High Court
Bank vs Official on 12 October, 2011
Gujarat High Court Case Information System
Print
COMA/458/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 458 of 2011
In
COMPANY
PETITION No. 353 of 1999
=========================================================
BANK
OF BARODA - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF M/S GUJARAT OIL AND INDUSTRIES LTD - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT JANI for
Applicant(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) :
1,
OFFICIAL LIQUIDATOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 12/10/2011
ORAL
ORDER
Mr.
Desai, learned advocate for the Official Liquidator has requested for
time because the Official Liquidator has found, upon examining the
facts of the case, that detailed report stating complete facts is
necessary.
Hence,
stand over to 18th November 2011.
[K.
M. THAKER, J.]
Amit
Top