Gujarat High Court High Court

Ol vs The on 4 October, 2011

Gujarat High Court
Ol vs The on 4 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/113/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No. 113 of 2007
 

In


 

COMPANY
PETITION No. 183 of 2003
 

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

 

OL
OF HEMANT AUTOMOBILES LTD - Applicant(s)
 

Versus
 

THE
KALUPUR COMMERCIAL CO-OP. BANK LTD. & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
OFFICIAL
LIQUIDATOR for
Applicant(s) : 1,MR NITIN K MEHTA for Applicant(s) : 1, 
DELETED
for Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2, 
MS
NALINI S LODHA for Respondent(s) : 3, 
NOTICE UNSERVED for
Respondent(s) : 4 - 7. 
MS FARHANA Y MANSURI for Respondent(s) :
8, 
MR LIYAKAT I MEHTA for Respondent(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 04/10/2011 

 

ORAL
ORDER

1.0 Heard
learned advocate Ms. Yajnik, for Official Liquidator and Ms.Lodha,
learned advocate for respondent No.3 Bank.

2.0 Though
belatedly, the respondent No.3 Bank has tendered an affidavit today.

3.0 Learned
advocate Ms.Lodha, for respondent No.3 has submitted that the
affidavit filed today meets with and complies with the direction
given by the Court vide earlier orders.

4.0 She
also submitted that a copy of the affidavit has been served to the
Official Liquidator.

5.0 This
Court, vide order dated 28.09.2011, directed that Officer In-charge
of respondent No.3 Bank, C. G. Road Branch, to remain personally
present if the reply affidavit is not filed within the time
prescribed by the Court.

6.0 Today
Officer In-charge is present. Since the affidavit is filed, the
presence of Officer In-charge is dispensed with.

7.0
So as to enable the Official Liquidator to examine the affidavit and
take further actions stand over to 18.10.2011.

[K.

M. THAKER, J.]

Amit

   

Top