Gujarat High Court High Court

Liquidator vs State on 20 September, 2011

Gujarat High Court
Liquidator vs State on 20 September, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/172/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 172 of 2011
 

In


 

COMPANY
APPLICATION No. 575 of 2006
 

In
OFFICIAL LIQUDATOR REPORT No. 12 of 2006
 

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

 

LIQUIDATOR
OF COMMERCIAL AHMEDABAD MILLS LTD (IN LIQUIDATION - Applicant(s)
 

Versus
 

STATE
BANK OF INDIA & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MR RM DESAI for Applicant(s) : 1, 
None for
Respondent(s) : 1 - 7. 
- for Respondent(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 20/09/2011 

 

ORAL
ORDER

Mr.

Desai, learned Advocate for the applicant has submitted that the
notice to respondent Nos. 3 and 5 could not be served, as per the
order dated 14.09.2011. He, therefore, requested for time and also
requested for extension of returnable date of the notice. Having
regard to the said submissions, time as requested for is granted.
Returnable date of notice is extended to 30th
September 2011.

(K.M.THAKER,
J.)

jani

   

Top