Gujarat High Court High Court

Official vs Industrial on 15 November, 2011

Gujarat High Court
Official vs Industrial on 15 November, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/189/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 189 of 2011
 

In


 

COMPANY
PETITION No. 205 of 2007
 

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


 

OFFICIAL
LIQUIDATOR OF M/S REMA PAPER AND BOARDS LTD - Applicant(s)
 

Versus
 

INDUSTRIAL
DEVELOPMENT BANK OF INDIA & 5 - Respondent(s)
 

=========================================================
Appearance : 
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MR JS YADAV for Applicant(s) : 1, 
NOTICE NOT RECD
BACK for Respondent(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) :
3, 6, 
MR MITUL K SHELAT for Respondent(s) : 3, 
MR GM JOSHI for
Respondent(s) : 4, 
MRNARENDRAKHARE for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 15/11/2011 

 

ORAL
ORDER

Leave
to amend the description of respondent No.2 is granted. Amendment to
be carried out forthwith. It is reported that the process qua
respondent
Nos. 1 and 2 has remained unserved. Mr. Yadav, learned Advocate for
the O.L. has requested for fresh notice. So far as respondent No.2 is
concerned, he has requested that the notice as per the corrected name
may be issued.

Having
regard to the request made by learned Advocate Mr.Yadav, office is
directed to issue Fresh Notice qua respondent
Nos. 1 and 2. So far as respondent No.2 is concerned, office shall
issue notice after the amendment/correction is carried out by the
applicant. Notice to be made returnable on 15th
December 2011.

(K.M.THAKER,
J.)

jani

   

Top