Gujarat High Court
Kotak vs Hathisingh on 8 April, 2010
Gujarat High Court Case Information System
Print
OJCA/38/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 38 of 2010
In
O.J.APPEAL
No. 104 of 2009
In
COMPANY PETITION No. 106 of 1999
=========================================================
KOTAK
MAHINDRA BANK LTD & 1 - Applicant(s)
Versus
HATHISINGH
MANUFACTURING CO.LTD. & 8 - Respondent(s)
=========================================================
Appearance
:
MR
NAVIN K PAHWA for
Applicant(s) : 1,
NANAVATI ASSOCIATES for Respondent(s) : 1 -
2.
NOTICE SERVED for Respondent(s) : 3 - 7.
NOTICE NOT RECD
BACK for Respondent(s) : 8,
OFFICIAL LIQUIDATOR for Respondent(s)
: 9,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Application
for substitution is allowed in terms of prayer 7(B) subject to just
objections. Amended cause-tiled be supplied to the registry.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top