Gujarat High Court
Bank vs Official on 12 July, 2011
Gujarat High Court Case Information System
Print
COMA/284/2011 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 284 of 2011
In
COMPANY
APPLICATION No. 25 of 2010
=================================================
BANK
OF BARODA - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF MAHENDRA MILLS LTD( IN LIQN.) & 7 - Respondent(s)
=================================================
Appearance :
MR
VIBHUTI NANAVATI for Applicant(s) : 1,
OFFICIAL LIQUIDATOR for
Respondent(s) : 1,
MR RM DESAI for Respondent(s) : 1,
NOTICE
UNSERVED for Respondent(s) : 2 - 3, 7,
NOTICE SERVED for
Respondent(s) : 4 - 6.
MR AJAY R MEHTA for Respondent(s) :
8,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 12/07/2011
ORAL ORDER
The
cause list shows that process has not been served qua respondent
Nos.2, 3 and 7. Mr. Nanavati, learned counsel for the applicant, has
prayed for issuance of fresh notice with permission of direct
service. The request, as prayed for, is accepted. Office is directed
to issue fresh notice returnable on 29th
July, 2011.
Direct
service is permitted.
[K.M.Thaker,
J.]
kdc
Top