Gujarat High Court
Official vs Dena on 19 July, 2011
Gujarat High Court Case Information System
Print
OLR/121/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 121 of 2011
In
COMPANY
PETITION No. 6 of 2002
=========================================================
OFFICIAL
LIQUIDATOR OF M/S KWALITY ROLLER & BALL BEARING PVT -
Applicant(s)
Versus
DENA
BANK - Respondent(s)
=========================================================
Appearance :
MR
MRUGESH JANI for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 19/07/2011
ORAL
ORDER
Learned
counsel for the Official Liquidator has requested for leave to amend
and correct the error as regards the EMD and upset price mentioned at
para 5 on page 4 in the memo of OLR dated 12th July 2011,
as there appears to be typographical error.
Leave
is granted. Amendment to be carried out. Matter be placed after the
amendment is carried out.
(K.M.THAKER,
J.)
jani
Top