Gujarat High Court High Court

Ifci vs The on 8 July, 2010

Gujarat High Court
Ifci vs The on 8 July, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/178/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 178 of 2010
 

In


 

COMPANY
PETITION No. 159 of 1998
 

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

IFCI
LTD - Applicant
 

Versus
 

THE
OFFICIAL LIQUIDATOR OF M/S M RAVJI OIL INDUSTRIES LTD & 1 -
Respondents
 

=================================== 
Appearance
: 
MR
INDRAVADAN PARMAR for Applicant. 
OFFICIAL LIQUIDATOR for
Respondent No. 1.  
None for Respondent No. 2.
 
===================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 08/07/2010 
ORAL ORDER

Notice
returnable on 21.07.2010.
Since the copy is already served to the office of the Official
Liquidator, there is no need to issue notice to the Official
Liquidator. Hence, notice only to respondent No.2. The applicant is
permitted to serve the respondent No.2 by speed post at its own cost.
Official Liquidator is directed to file his report.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top