Gujarat High Court
O.L vs Icici on 4 October, 2011
Gujarat High Court Case Information System
Print
OLR/218/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 218 of 2008
In
COMPANY
APPLICATION No. 97 of 2006
In
COMPANY
PETITION No. 338 of 1999
=========================================
O.L.
OF M/S MARDIA CHEMICALS LTD. (IN LIQ.) - Applicant(s)
Versus
ICICI
BANK LTD & 2 - Respondent(s)
=========================================
Appearance :
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MS AMEE YAJNIK for Applicant(s) : 1,
SINGHI &
CO for Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
2,
None for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 04/10/2011
ORAL
ORDER
Mr.
Chhatrapati, learned counsel for respondent No.1, has requested for
time to place certain recent developments on record by way of
affidavit. Respondent No. 3, who appears as party-in-person, is not
present when the matter is called out and taken up for hearing.
Learned advocate for the Official Liquidator has no objection if the
request is granted.
Hence,
S.O. to 21.10.2011.
[K.M.THAKER,
J.]
JYOTI
Top