Gujarat High Court High Court

Gujarat vs O.L on 18 June, 2008

Gujarat High Court
Gujarat vs O.L on 18 June, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/264/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 264 of 2008
 

In


 

COMPANY
PETITION No. 7 of 2001
 

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

 

GUJARAT
STEEL TUBE EMPLOYEES UNION & 1 - Applicant(s)
 

Versus
 

O.L.
OF GUJARAT STEEL TUBES LTD. (IN LIQN.) & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKUL SINHA for
Applicant(s) : 1 - 2. 
OFFICIAL LIQUIDATOR for Respondent(s) :
1, 
MS AMEE YAJNIK for Respondent(s) : 1, 
NOTICE SERVED BY DS
for Respondent(s) : 2, 4, 
MS NALINI S LODHA for Respondent(s) :
3, 
MR CHIRAG R KOTHARI for Respondent(s) : 5, 
MR AC GANDHI for
Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

				
 

			Date
: 18/06/2008
 

 

 

ORAL
ORDER

:

Learned
advocate for the petitioner seeks permission to join ICICI Bank as
party respondent No. 7 to this Company Application. Amendment as
sought for is granted. Accordingly, ICICI Bank is joined as
respondent No.7 to this company application. Learned advocate for the
petitioner shall carry out necessary amendment in the memo of the
application forthwith.

Issue
notice to newly joined respondent No.7 ? ICICI Bank returnable on
8-7-2008. Learned advocate M/s. Singhi & Company waives service
of notice on behalf of newly joined party respondent No.7.

S.O.

to 8-7-2008.

(Bankim
N. Mehta, J.)

/JVSatwara/

   

Top