Gujarat High Court High Court

Nila vs Official on 9 September, 2011

Gujarat High Court
Nila vs Official on 9 September, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/375/2011	 1/ 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
: 09/09/2011  
ORAL ORDER

When
present application is taken up for hearing, Learned advocate for OL
or OL has not made any submission or request. Learned advocate for
the applicant has submitted that in response to the previous orders
OL is required to file report of the title search of the property in
question. However, such report is yet not submitted by the OL.
Therefore, as a last chance, OL is allowed time to take necessary
action and file appropriate report on or before 19.9.2011. S.O. to
20.9.2011.

[K.M.THAKER,
J.]

mrp

   

Top