Gujarat High Court
O.L vs I.D.B.I on 11 July, 2008
Gujarat High Court Case Information System
Print
OLR/93/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 93 of 2008
In
COMPANY
PETITION No. 213 of
2007
=================================================
O.L.
OF MAGNUS RUBBER INDUSTRIES LTD. (IN PROV. LIQN - Applicant(s)
Versus
I.D.B.I.
BANK LTD. & 2 - Respondent(s)
=================================================
Appearance
:
OFFICIAL LIQUIDATOR for
Applicant(s) : 1,MR NITIN K MEHTA for
Applicant(s) : 1,
NOTICE
SERVED for Respondent(s) : 1 - 2.
MR
RITESH K SONI for Mr.MAULIN R. RAVAL for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 11/07/2008
ORAL
ORDER
Mr.Nitin
K. Mehta, learned advocate for the Official Liquidator invited
attention of the Court to the report filed by the Official Liquidator
dated 25th June 2008. Learned advocate Mr.Mehta prayed
that the other reliefs as prayed for, i.e. clauses (f), (g) and (h)
are now required to be granted.
Mr.Soni,
learned advocate appearing for respondent no.3-Ahmedabad Municipal
Corporation requests for time. Adjourned to 16th July
2008. In the meantime, Mr.Mehta, learned advocate to inform the
learned advocates, who are normally appearing for IDBI and Bank of
India.
(RAVI R. TRIPATHI, J.)
karim
Top