Gujarat High Court High Court

Nila vs Official on 8 August, 2011

Gujarat High Court
Nila vs Official on 8 August, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/375/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 375 of 2011
 

In


 

COMPANY
PETITION No. 170 of
2009 
 
=================================================
 

NILA
INFRASTRUCTURES LTD - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF ADVANTAGE GLOBAL BPO PVT LTD - Respondent(s)
 

=================================================
 
Appearance : 
MR
HARMISH K SHAH for Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for
Respondent(s) : 1, 
MS AMEE YAJNIK for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 08/08/2011  
ORAL ORDER

Ms.

Yajnik, learned counsel for the OL, has submitted that M/s. Desai &
Company has been requested to prepare and submit title report/search
report in respect of the property in question, which is awaited. She
has, for the said reason, requested for time so that the report can
be received in the meanwhile. Hence, S.O. to 24th August,
2011.

[K.M.Thaker,
J.]

kdc

   

Top