Gujarat High Court High Court

O.L vs Idbi on 1 July, 2008

Gujarat High Court
O.L vs Idbi on 1 July, 2008
Bench: Bankim.N.Mehta
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

OLR/122/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 122 of 2007
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 60 of 2007
 

In
COMPANY PETITION No. 129 of 1996
 

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

 

O.L.
OF M/S. STERLING BASIC ORGANICS LTD. - Applicant(s)
 

Versus
 

IDBI
& 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MR MRUGESH JANI for Applicant(s) : 1, 
MR
INDRAVADAN PARMAR for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) : 2, 4, 
NANAVATI & NANAVATI for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 01/07/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Mehta for the petitioner seeks permission to join
Notified Area Authority as party respondent. Leave as prayed for is
granted. Amendment as prayed for be carried out forthwith.

Notice
returnable on 25th July, 2008.

(Bankim
N. Mehta, J.)

sudhir