Gujarat High Court Case Information System
Print
OLR/96/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
OFFICIAL
LIQUDATOR REPORT No. 96 of 2010
In
COMPANY
PETITION No. 98 of
2010
=========================================================
OFFICIAL
LIQUIDATOR OF M/S HEMI PETRO PRODUCTS LTD ( IN LIQN - Applicant(s)
Versus
MANAGER
& 3 - Respondent(s)
=========================================================
Appearance
:
MR
MRUGESH JANI for
Applicant(s) : 1,
MR KM PARIKH, for Respondent(s) : 1.
NOTICE SERVED for Respondent(s) : 2 - 3.
MR SP
MAJMUDAR for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/12/2010
ORAL
ORDER
1. Learned Advocate
Shri. K.M. Parikh, who is, so far, appearing for respondent No.1,
Anonya Sahakari Mandli Cooperative Bank Limited, stated that the Bank
is ordered to be liquidated. A copy of the liquidation order is made
available to the learned Counsel for the Official Liquidator, Shri.
Jani. He, further, stated that the Official Liquidator is also
appointed.
2. Shri. Jani, learned
Advocate for the Official Liquidator, therefore, sought permission to
amend the cause title, showing respondent No.1, Anonya Sahakari
Mandli Cooperative Bank Limited, through its Official Liquidator.
3. Issue
NOTICE to the OFFICIAL LIQUIDATOR of
respondent No.1, Anonya Sahakari Mandli Cooperative Bank Limited,
making it returnable on 20th
JANUARY, 2011.
(AKIL
KURESHI, J.)
Umesh/
Top