Gujarat High Court
Assets vs Official on 17 October, 2011
Gujarat High Court Case Information System
Print
COMA/484/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 484 of 2011
In
OFFICIAL
LIQUDATOR REPORT No. 36 of 2011
In
OFFICIAL
LIQUDATOR REPORT No. 136 of 2010
=========================================================
ASSETS
RECONSTRUCTION COMPANY (INDIA) LIMITED - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF OMEX INVESTORS LIMITED & 10 - Respondent(s)
=========================================================
Appearance
:
MR
ANIP A GANDHI for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
HARSHADRAY A DAVE for Respondent(s) : 2,
None for Respondent(s) :
3,5 - 9.
MR RAJESHWAR J DAVE for Respondent(s) : 4,
MR DS
VASAVADA for Respondent(s) : 10,
GOVERNMENT PLEADER for
Respondent(s) :
11,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 17/10/2011
ORAL
ORDER
Learned advocate for the applicant has submitted that the
connected matter is likely to come up for hearing on 9th
November 2011. On the said ground, learned advocate requested that
present application be heard to the said date.
Hence, stand over to 9th November
2011.
[K.
M. THAKER, J.]
Amit
Top