Gujarat High Court Case Information System
Print
OLR/21620/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 216 of 2008
In
COMPANY
PETITION No. 222 of 1999
=========================================================
O
L OF M/S NAVRANG SYNTHFAB PVT LTD (IN LIQN) - Applicant(s)
Versus
STATE
BANK OF INDIA & 8 - Respondent(s)
=========================================================
Appearance
:
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MR MRUGESH JANI for Applicant(s) : 1,
NOTICE NOT
RECD BACK for Respondent(s) : 1 - 3, 5,
MR DHARMESH V SHAH for
Respondent(s) : 4,
MR SUDHIR M MEHTA for Respondent(s) : 6,
DS
AFF.NOT FILED (N) for Respondent(s) : 7 -
9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 21/10/2008
ORAL
ORDER
Pursuant
to the order passed by this Court on 13.10.2008 three Valuers are
personally present before the Court and they have submitted their
explanation with regard to the valuation done by them. They are,
however, requested to file short reply to the points raised by this
Court in order dated 13.10.2008.
The
Official Liquidator has not filed any reply in response to the order
passed by this Court on 13.10.2008. He is, therefore, directed once
again to file report with regard to the points raised by the Court in
the order dated 13.10.2008.
S.O.
to 18.11.2008.
(K. A. PUJ, J.)
kks
Top