Gujarat High Court High Court

Official vs Central on 30 June, 2008

Gujarat High Court
Official vs Central on 30 June, 2008
Bench: Bankim.N.Mehta
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

OLR/143/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 143 of 2008
 

In


 

COMPANY
PETITION No. 67 of 1993
 

In
COMPANY APPLICATION No. 387 of 2007
 

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

 

OFFICIAL
LIQUIDATOR OF TESTEELS LTD. (IN LIQN.) - Applicant(s)
 

Versus
 

CENTRAL
BANK OF INDIA & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MS AMEE YAJNIK for Applicant(s) : 1, 
None for
Respondent(s) : 1 - 9,11 - 20. 
SINGHI & CO for Respondent(s) :
10, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 30/06/2008 

 

 
 
ORAL
ORDER

Notice
returnable on 18th July, 2008.

Learned
advocate Mr.Modi seeks permission to add Gujarat Industrial
Development Corporation as party respondent. Leave as prayed for is
granted. Amendment as prayed for be carried out forthwith.

The
Registry is directed to delete the name of learned advocate Mr.Singhi
& Company as respondent No.10 as there is no such respondent.

(Bankim
N.Mehta, J.)

sudhir