Gujarat High Court High Court

O.L vs Icici on 27 January, 2010

Gujarat High Court
O.L vs Icici on 27 January, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/39/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 39 of 2008
 

In


 

COMPANY
PETITION No. 94 of 1996
 

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


 

O.L.
OF ARYAN FINE FAB LTD. - Applicant(s)
 

Versus
 

ICICI
BANK LTD. & 3 - Respondent(s)
 

=========================================================
Appearance : 
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MS AMEE YAJNIK for Applicant(s) : 1, 
NOTICE NOT
RECD BACK for Respondent(s) : 1, 3, 
MR KM PARIKH for Respondent(s)
: 2, 
MR RAJU K KOTHARI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

Date
: 27/01/2010 

 

ORAL
ORDER

Learned
Advocate for Official Liquidator seeks issuance of fresh notice qua
unserved respondent Nos.1 and 3 and undertakes to effect direct
service. Accordingly fresh notice only to unserved respondent Nos.1
and 3 returnable on 17.02.2010.
Direct service permitted.

(D.A.Mehta,J.)

M.M.BHATT

   

Top