Gujarat High Court High Court

Hdfc vs Shree on 3 August, 2011

Gujarat High Court
Hdfc vs Shree on 3 August, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/218/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 218 of
2010 
 
=================================================
 

HDFC
BANK LTD - Petitioner(s)
 

Versus
 

SHREE
JAGDAMBA TEXTURISERS PVT LTD - Respondent(s)
 

=================================================
 
Appearance : 
MR
PM DAVE for Petitioner(s) : 1,MR ASIT B JOSHI for Petitioner(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 03/08/2011  
ORAL ORDER

The
Office has placed the matter alongwith note dated 2.8.2011.

In
the order dated 18.7.2011, it is observed that “…On the next
day, the issue about issuance of advertisement as well as appointment
of Provisional / Official Liquidator shall be considered…”,
for the aforesaid purpose, S.O. to 16.8.2011.

[K.M.Thaker,
J.]

kdc

   

Top