Gujarat High Court Case Information System
Print
COMA/510/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 510 of 2007
In
COMPANY
PETITION No. 207 of 2001
=========================================================
THE
KALUPUR COMMERCIAL CO-OPERATIVE BANK LTD. - Applicant(s)
Versus
O.L.
OF MINAL OIL & AGRO INDUSTRIES PVT. LTD. & 5 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
MRUGESH JANI for Respondent(s) : 1,
SINGHI & CO for
Respondent(s) : 2,
NOTICE SERVED for Respondent(s) : 3,
MS
NALINI S LODHA for Respondent(s) : 4,
MR DV PARIKH for
Respondent(s) : 5,
MR PRAFUL J BHATT for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 29/07/2008
ORAL
ORDER
Mr.Chudgar,
learned Counsel appearing for the applicant-the Kalupur Commercial
Co-op. Bank Ltd., submits that amendment in the cause-title is
required to be made because now Centurion Bank Ltd., has merged with
HDFC Bank and HDFC Bank obviously shall be considered as party
concerned.
Learned
Counsel appearing on behalf of Centurion Bank Ltd., has pointed out
this development and Mr.Chudgar has agreed that he may have to make
necessary correction in the cause-title, as the interest of Centurion
Bank Ltd., is now merged with HDFC Bank.
Hence,
necessary correction in the cause-title to be carried out accordingly
and learned Counsel representing HDFC Bank will get instructions so
that learned Counsel can continue to appear on behalf of HDFC
Bank-opponent No.4.
S.O.
to 4th August, 2008.
(C.K.BUCH,
J.)
sompura
Top