Gujarat High Court Case Information System
Print
COMA/501/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 501 of 2003
In
COMPANY
PETITION No. 66 of 1988
=========================================================
L.I.C.
OF INDIA & 1 - Applicant(s)
Versus
O.L.
OF SHRI AMBICA MILLS LTD. - Respondent(s)
=========================================================
Appearance
:
MR
RK MISHRA for
Applicant(s) : 1 - 2.
OFFICIAL LIQUIDATOR for Respondent(s) :
1,
MR JS YADAV for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 02/08/2011
ORAL
ORDER
Learned advocate for
the applicant- Life Insurance Corporation has submitted that he has
now received instructions from his clients that the disbursement as
required to made in accordance with law, has already been made and
the applicant has received the amount as a result of such
disbursement and that therefore, the cause for present application
now does not survive. In that view of the matter and in view of the
instructions received by him, the learned advocate for the applicants
has requested for permission to withdraw the application. The request
as prayed for is granted. The application stands disposed of as
withdrawn.
[
K. M. THAKER, J. ]
vijay
Top