Gujarat High Court High Court

Bank vs Official on 12 October, 2011

Gujarat High Court
Bank vs Official on 12 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/458/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 458 of 2011
 

In


 

COMPANY
PETITION No. 353 of 1999
 

=========================================================

 

BANK
OF BARODA - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF M/S GUJARAT OIL AND INDUSTRIES LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT JANI for
Applicant(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) :
1, 
OFFICIAL LIQUIDATOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 12/10/2011 

 

 
ORAL
ORDER

Mr.

Desai, learned advocate for the Official Liquidator has requested for
time because the Official Liquidator has found, upon examining the
facts of the case, that detailed report stating complete facts is
necessary.

Hence,
stand over to 18th November 2011.

[K.

M. THAKER, J.]

Amit

   

Top