Gujarat High Court
Liquidator vs State on 20 September, 2011
Gujarat High Court Case Information System
Print
OLR/172/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 172 of 2011
In
COMPANY
APPLICATION No. 575 of 2006
In
OFFICIAL LIQUDATOR REPORT No. 12 of 2006
=========================================================
LIQUIDATOR
OF COMMERCIAL AHMEDABAD MILLS LTD (IN LIQUIDATION - Applicant(s)
Versus
STATE
BANK OF INDIA & 7 - Respondent(s)
=========================================================
Appearance
:
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MR RM DESAI for Applicant(s) : 1,
None for
Respondent(s) : 1 - 7.
- for Respondent(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/09/2011
ORAL
ORDER
Mr.
Desai, learned Advocate for the applicant has submitted that the
notice to respondent Nos. 3 and 5 could not be served, as per the
order dated 14.09.2011. He, therefore, requested for time and also
requested for extension of returnable date of the notice. Having
regard to the said submissions, time as requested for is granted.
Returnable date of notice is extended to 30th
September 2011.
(K.M.THAKER,
J.)
jani
Top