Gujarat High Court
Appearance : vs Mr Mrugen Jani For The on 16 July, 2008
Gujarat High Court Case Information System
Print
COMA/180/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 180 of 2008
In
COMPANY
PETITION No. 261 of 2004
=========================================
THE
MANAGER-AHMEDABAD MERCANTILE CO OP BANK LTD
Versus
O
L OF KEN GOLD (INDIA) LTD
=========================================
Appearance :
MR
CHUDGAR for NANAVATI ASSOCIATES for the
Applicant
MR MRUGEN JANI for the Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 16/07/2008
ORAL
ORDER
Heard
Mr.Chudgar, learned advocate, for Nanavati Associates for the
applicant. The learned advocate requests that he be permitted to
amend the prayer clause. Permission is granted.
Mr.Mrugen
Jani, learned advocate for the Official Liquidator also wants time to
file an additional report for submitting the details of the Central
Government fees and other claims, if any.
S.O.
to 22.07.2008.
(RAVI
R.TRIPATHI, J.)
*Shitole
Top