Gujarat High Court Case Information System
Print
OLR/99/2003 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 99 of 2003
In
COMPANY
PETITION No. 135 of 2001
=========================================================
O.L.
OF DELIPA PHARMACEUTICALSPVT. LTD. - Applicant(s)
Versus
CORPORATION
BANK & 3 - Respondent(s)
=========================================================
Appearance :
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MR.HIREN M MODI for Applicant(s) : 1,
DR SONIA
HURRA for Respondent(s) : 1,
MR AMRISH K PANDYA for Respondent(s)
: 1,
MR.MAULIN BAROT for Respondent(s) : 1,
MR MITUL K SHELAT
for Respondent(s) : 2,
MR CHIRAG R KOTHARI for Respondent(s) :
3,
SERVED BY RPAD - (N) for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 10/02/2010
ORAL
ORDER
1. Mr.
Maulin N. Barot, learned Advocate appearing for Mr. Arvindbhai P.
Patel states that in compliance with order dated 11.01.2010 the
Official Liquidator has not filed additional report. As against that
learned Advocate appearing for the Official Liquidator states that
report dated 27.01.2010 has already been tendered.
2. On
verification of report it transpires that the Official Liquidator has
tendered report dated 27.01.2010 without serving a copy on the
otherside. Accordingly, the Official Liquidator is directed to serve
copy of the said report to learned Advocate Shri Maulin Barot. Matter
to come up on 23.02.2010.
3. Registry
is directed to ensure that where reply is tendered by the otherside,
unless and until the endorsement of service is made on the copy, the
same should not come on record.
Sd/-
(D.A.
Mehta, J.)
M.M.BHATT
Top