Gujarat High Court High Court

Official vs Kalupur on 14 May, 2010

Gujarat High Court
Official vs Kalupur on 14 May, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/35/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

NOTE
FOR SPEAKING TO MINUTES 

 

In
 

OFFICIAL
LIQUDATOR REPORT No. 35 of 2009
 

In


 

COMPANY
PETITION No. 207 of 2001
 

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

OFFICIAL
LIQUIDATOR OF M/S MINAL OIL & AGRO INDUSTRIES - Applicant(s)
 

Versus
 

KALUPUR
COMMERCIAL CO OP BANK LTD & 2 - Respondent(s)
 

========================================= 
Appearance
: 
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MR MRUGESH JANI for Applicant(s) : 1, 
NANAVATI
ASSOCIATES for Respondent(s) : 1, 
NOTICE SERVED for Respondent(s)
: 2 - 3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 14/05/2010 

 

 
 
 


 

ORDER

UNDER NOTE FOR SPEAKING TO MINUTES

This
speaking to minutes notice is absolutely misconceived and it shows
non-application of mind. Hence, rejected.

(M.R.

Shah, J.)

*menon

   

Top