Allahabad High Court
Reserve Bank Of India vs Krishi Export Com.Corpn.Ltd. on 11 August, 2010
Court No. - 33 Case :- COMPANY PETITION No. - 88 of 1999 Petitioner :- Reserve Bank Of India Respondent :- Krishi Export Com.Corpn.Ltd. Petitioner Counsel :- R.K. Upadhya,A.K.Maurya,Amrendra Pratap Singh,Anshu Chaudhary,B.K.Solanki,Jayant Banerji,K.K. Tewari,N.L. Kushwaha,Nand Lal,Nand Lal Vishawakarma,R.A. Tripathi,R.B Sharma,R.B.Sahai,S.N.Verma,Yashwant Verma Respondent Counsel :- R.P.Agarwal,A.K. Mukherji,A.K. Srivastava,Ajay Kumar Singh,Ajay Sharma,Ajeet Kumar Singh,Amrish Sahai,Ashish Kumar Singh,H.P. Singh,J.N. Pandey,K.D. Awasthi,K.P. Awasthi,K.S. Rathore,M.S. Pipersania,Miss Kamini Pandey,O.L. B.K.L. Srivastava,P.R. Maurya,Pradeep Singh,Praveen Kumar,R.D.Singh,R.K. Maurya,R.N. Shukla,Ravi Kant,Tarun Agarwal,V. Sahai,V. Singh,V.C. Seth Hon'ble Bharati Sapru,J.
Official Liquidator has filed judicial report no. 140 of
2010. He prays for and is granted four weeks time to
get a fresh valuation done of the property. The
valuation shall be done through approved valuer.
List this matter in chambers on 15.9.2010.
Order Date :- 11.8.2010
rk