Gujarat High Court High Court

Kotak vs Official on 6 September, 2010

Gujarat High Court
Kotak vs Official on 6 September, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/192/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 192 of 2010
 

In


 

COMPANY
PETITION No. 18 of 1998 
 
=========================================


 

KOTAK
MAHINDRA BANK LTD - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF STANROSE STEEL LTD & 11 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NAVIN K PAHWA for
Applicant No: 1 
OFFICIAL LIQUIDATOR for Respondent No: 1 
MR JS
YADAV for Respondent No: 1 
MRS MAUNA M BHATT for Respondent No:
2 
MRHARSHITSTOLIA for Respondent No: 3 
MRPARTHSTOLIA for
Respondent No : 3 
MRPAMEHD for Respondent Nos : 4 -
12 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 06/09/2010 

 

 
 
ORAL
ORDER

Mr.

Harshit S. Tolia learned advocate appearing for the Eva Group of
Company a partnership firm, has filed this note for speaking to
minutes, requesting this Court to pass an order correcting the name
of his client from Eva Group Private Ltd. to Eva Group of Company.
In para 4 of the order passed by this Court on 27th
August, 2010, the name mentioned is Eva Group Pvt. Ltd., however,
the correct name is Eva Group of Company.

Office
is directed to make necessary correction in the order dated 27th
August, 2010 by substituting the name of Eva Group Private Ltd. to
Eva Group of Company. Hence, this note of speaking to minutes is
accordingly disposed of.

(K.A.

PUJ, J.)

Pankaj

   

Top