Gujarat High Court
Bank vs Official on 24 November, 2010
Gujarat High Court Case Information System
Print
COMA/208/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 208 of 2010
In
COMPANY
PETITION No. 29 of 1997
=========================================================
BANK
OF BARODA - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF M/S MOTOROL (INDIA) LIMITED & 4 - Respondent(s)
=========================================================
Appearance :
MR
BHARAT JANI for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
JS YADAV for Respondent(s) : 1,
MSBALARTHACKER for Respondent(s) :
2,
MR RAJESH P MANKAD for Respondent(s) : 3,
MR MK VAKHARIA for
Respondent(s) : 4,
NOTICE UNSERVED for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 24/11/2010
ORAL
ORDER
Learned
advocate for the applicant seeks issuance of fresh notice qua
unserved respondent No.5 and undertakes to effect direct service.
Fresh
Notice only qua unserved respondent No.5 returnable on
7th December, 2010. Direct service.
(D.A.MEHTA,
J.)
(ashish)
Top