Gujarat High Court High Court

Punjab vs Official on 16 April, 2010

Gujarat High Court
Punjab vs Official on 16 April, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/104/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 104 of 2010
 

In


 

COMPANY
PETITION No. 252 of
2002 
=========================================================


 

PUNJAB
NATIONAL BANK - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF AESCULAPIUS REMEDIES LTD ( IN LIQN.) & 1 -
Respondent(s)
 

========================================================= 
Appearance
: 
MR SS PANESAR for Applicant(s)
: 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR RD DAVE for
Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 16/04/2010  
ORAL ORDER

Notice
returnable on 26th April, 2010.

Shri
J.S.Yadav, learned advocate appearing on behalf of respondent No.1
and Shri R.D.Dave, learned advocate appearing on behalf of
respondent No.2 waive service of notice.

To
be heard with Company Application No.469 of 2009 filed by the
respondent No.2.

Official
Liquidator to submit the report with respect to the allegations of
the applicant that the private properties of the Director of the
Company in liquidation which was mortgaged with the applicant
Company has also been sold by the Official Liquidator.

(M.R.SHAH,
J.)

(ashish)

   

Top