Gujarat High Court High Court

Indusind vs Official on 29 August, 2011

Gujarat High Court
Indusind vs Official on 29 August, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/348/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 348 of 2011
 

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

 

INDUSIND
BANK LTD - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF RAHIL INVESTMENT & FINANCE LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SS PANESAR for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 29/08/2011 

 

ORAL
ORDER

Heard
Mr. Panesar. Notice
returnable on 5th
September 2011.

In
view of the request made by learned Advocate for the Official
Liquidator, with consent of Mr. Panesar, S.O. to 5th
September 2011. The learned Advocate for the respondent has,
however, waived service of notice.

(K.M.THAKER,
J.)

jani

   

Top