Gujarat High Court
O vs Gujarat on 30 June, 2011
Gujarat High Court Case Information System
Print
OLR/113/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 113 of
2010
=================================================
O
L OF KANORIA DYE CHEM LTD (IN LIQN) - Applicant(s)
Versus
GUJARAT
STATE FINANCIAL CORPORATION & 6 - Respondent(s)
=================================================
Appearance :
MR.HIREN
M MODI for Applicant(s) : 1,
NOTICE SERVED for Respondent(s) : 1,3
- 5.
MR BH BHAGAT for Respondent(s) : 2,
MR HARSHAD J SHAH for
Respondent(s) : 6,
MR MB GANDHI for Respondent(s) : 7,
MR
CHINMAY M GANDHI for Respondent(s) :
7,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/06/2011
ORAL ORDER
Heard
Mr. Gandhi, learned counsel for the GIDC. Mr. Gandhi has submitted
that a cognate petition is adjourned to 14th July, 2011
and in view of the relief prayed for in this petition, both the
matters are required to be heard together since contentions on the
ground of right of lessor is involved in this matter. Hence, S.O. to
14th July, 2011.
[K.M.Thaker,
J.]
kdc
Top