Gujarat High Court Case Information System
Print
COMA/42420/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 424 of 2008
In
COMPANY
PETITION No. 45 of 2002
=========================================================
I
D B I BANK LTD - Applicant(s)
Versus
O
L OF JAY AGROCHEM LTD (IN LIQUIDATION) & 6 - Respondent(s)
=========================================================
Appearance
:
MR
BH BHAGAT for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
MRUGESH JANI for Respondent(s) : 1,
NOTICE SERVED for
Respondent(s) : 2, 7,
MR KM PARIKH for Respondent(s) : 3,
NOTICE
UNSERVED for Respondent(s) : 4,
MR PRANAV G DESAI for
Respondent(s) : 5,
MR RD DAVE for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 15/09/2008
ORAL
ORDER
1. Mr.
K.M. Parikh, learned advocate states that he would be filing
appearance on behalf of respondent No.7.
2. Mr.
B.H. Bhagat, learned advocate for the IDBI Limited states that
pursuant to the communication dated 21st August, 2008
addressed by the Assistant Official Liquidator to the applicant, the
applicant shall immediately suggest the names of the newspaper in
which the advertisement should be published. Mr. Nitin Mehta, learned
advocate for the Official Liquidator states that as soon as the IDBI
Limited informs the Official Liquidator, the advertisement shall be
issued expeditiously.
3. In
the aforesaid premises, the matter stands adjourned to 30th
September, 2008. To be listed on the first board.
(HARSHA
DEVANI, J.)
shekhar/-
Top