Gujarat High Court High Court

I vs Official on 17 March, 2011

Gujarat High Court
I vs Official on 17 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/114/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 114 of 2011
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 218 of 2008
 

In
COMPANY APPLICATION No. 97 of 2006
 

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


 

I
C I C I BANK LTD - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF M/S MARADIA CHEMICALS LTD & 2 - Respondent(s)
 

=========================================================
Appearance : 
SINGHI
& CO for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MS
AMEE YAJNIK for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 17/03/2011 

 

 
 
ORAL
ORDER

Leave
to join Assets Care Enterprise Limited, assignee as per the
Assignment Agreement dated 23.08.2010 as party respondent.

Issue
NOTICE to all returnable on 5TH
APRIL, 2011.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top