Gujarat High Court High Court

O.L vs Manager on 22 July, 2011

Gujarat High Court
O.L vs Manager on 22 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/575/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 575 of 2006
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 12 of 2006
 

In
COMPANY PETITION No. 117 of 1989
 

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

 

O.L
OF COMMERCIAL AHMEDABAD MILLS LTD. - Applicant(s)
 

Versus
 

MANAGER,
STATE BANK OF INDIA & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1, 
MR RM DESAI for Respondent(s) : 1, 
MR BHARAT
JANI for Respondent(s) : 2, 
None for Respondent(s) : 3, 
MR ANIP
A GANDHI for Respondent(s) : 4, 
DS AFF.NOT FILED (N) for
Respondent(s) : 5, 7, 
MR DS VASAVADA for Respondent(s) :
6, 
GOVERNMENT PLEADER for Respondent(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 22/07/2011 

 

ORAL
ORDER

1. At
the request of learned Advocate Mr. Desai appearing for the Official
Liquidator, the proceedings of Company Application No. 575 of 2006
are adjourned so as to enable Official Liquidator to take out
appropriate application seeking amendment in the relief which has
been prayed for in the application. Because, upon reading the prayer
clause made in the application, now at this stage, the learned
counsel feels that the relief as enumerated in the relief clause is
required to be amended. The learned Advocates appearing for the
secured creditors and the workers have no objection if the request as
prayed for is granted. Hence, Mr. Desai, learned Advocate for
Official Liquidator has requested that the matter may be adjourned to
4th August 2011. As aforesaid, learned Advocates for
secured creditors and workers have no objection. Hence, S.O. to 4th
August 2011.

2. Mr.

Pranav Desai, learned Advocate has submitted that today he has
entered appearance on behalf of respondent – State Bank of
India.

(K.M.THAKER,
J.)

jani

   

Top