Gujarat High Court High Court

O vs Rajkot on 13 May, 2010

Gujarat High Court
O vs Rajkot on 13 May, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/54/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 54 of 2010
 

In


 

COMPANY
PETITION No. 4 of 2006
 

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

O
L OF PRIME FLOOR TILES PVT LTD ( IN LIQN.) - Applicant(s)
 

Versus
 

RAJKOT
NAGARIK SAHAKARI BANK LTD - Respondent(s)
 

========================================= 
Appearance
: 
MR NITIN K
MEHTA for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 13/05/2010 

 

ORAL
ORDER

1. Shri
Nitin Mehta, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present Official Liquidator Report
with a liberty to submit an appropriate application/report in Company
Application No.298/2008 which came to be disposed of by the learned
Single Judge (Coram: Bankim N. Mehta, J.) vide order dated 26th
June 2008.

2. Permission
is, accordingly, granted. As and when such application / report is
submitted, the Registry is directed to place before the same Bench
after obtaining necessary orders from Hon’ble The Chief Justice.

3. With
this, present Official Liquidator Report is disposed of as withdrawn.

(M.R.

Shah, J.)

*menon

   

Top