Gujarat High Court High Court

L.I.C vs O.L on 2 August, 2011

Gujarat High Court
L.I.C vs O.L on 2 August, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/501/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 501 of 2003
 

In


 

COMPANY
PETITION No. 66 of 1988
 

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

 

L.I.C.
OF INDIA & 1 - Applicant(s)
 

Versus
 

O.L.
OF SHRI AMBICA MILLS LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RK MISHRA for
Applicant(s) : 1 - 2. 
OFFICIAL LIQUIDATOR for Respondent(s) :
1, 
MR JS YADAV for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 02/08/2011 

 

 
ORAL
ORDER

Learned advocate for
the applicant- Life Insurance Corporation has submitted that he has
now received instructions from his clients that the disbursement as
required to made in accordance with law, has already been made and
the applicant has received the amount as a result of such
disbursement and that therefore, the cause for present application
now does not survive. In that view of the matter and in view of the
instructions received by him, the learned advocate for the applicants
has requested for permission to withdraw the application. The request
as prayed for is granted. The application stands disposed of as
withdrawn.

[
K. M. THAKER, J. ]

vijay

   

Top