Gujarat High Court High Court

The vs O.L on 22 June, 2011

Gujarat High Court
The vs O.L on 22 June, 2011
Author: Ks Jhaveri,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/307/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 307 of 2010
 

In
 

COMPANY
APPLICATION No. 71 of 2008
 

In
 

COMPANY
APPLICATION No. 71 of 1999
 

In
 

COMPANY
PETITION No. 222 of 1999
 

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

 

THE
KALUPUR COMMERCIAL CO-OPERATIVE BANK LTD. - Applicant(s)
 

Versus
 

O.L.
OF NAVRANG SYNTHFAB PVT. LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATI
ASSOCIATES for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
MRUGESH JANI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/06/2011
 

 ORAL
ORDER

IN COMPANY APPLICATION NO.307 OF 2010 :

In
view of averments made in the application, the same is allowed in
terms of paragraph 1. Necessary amendment be carried out forthwith.
The application stands disposed of accordingly.

(K.S.

Jhaveri, J)

ORAL
ORDER IN COMPANY APPLICATION NO.71 OF 2008 :

Issue notice to the newly added party respondent, returnable on 27th
July 2011.

(K.S.

Jhaveri, J)

Aakar

   

Top