Gujarat High Court Case Information System
Print
COMA/438/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 438 of 2000
In
COMPANY
APPLICATION No. 330 of 2000
In
COMPANY PETITION No. 91 of 2000
=============================================
BARODA
RAYON CORPORATION LTD. - Applicant(s)
Versus
I
C I C I LTD. & 3 - Respondent(s)
=============================================
Appearance
:
NOTICE SERVED for Applicant(s)
: 1,
SINGHI & BUCH ASSO. for Respondent(s) : 1,
NANAVATI
ASSOCIATES for Respondent(s) : 2,
MR VIMAL M PATEL for
Respondent(s) : 3,
MR AK CLERK for Respondent(s) :
4,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/01/2011
ORAL
ORDER
Mr.
Sandeep Singhi, learned advocate for respondent No.1 submits that in
the suit filed by ICICI as a lender being Suit No.2303 of 1998 which
later got transferred to DRT, Mumbai, Recovery Certificate was issued
and Recovery Proceedings being R.P. No.90 of 2001 was initiated.
However, in view of the CDR Scheme, the same was withdrawn on October
18, 2005 by settling for S.150.1 Million towards full and final
settlement of our dues as a lender. Nothing is pending in DRT,
Mumbai since 2005.
Learned
counsel for respondent No. 2, 3 and 4 seeks time. Stand over to 10th
February, 2011.
[ANANT
S. DAVE, J.]
//smita//
Top