Gujarat High Court High Court

Udhna vs M/S on 10 October, 2011

Gujarat High Court
Udhna vs M/S on 10 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/102/2006	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 102 of
2006 
 
=================================================
 

UDHNA
CITIZEN CO.OP. BANK LTD. - Petitioner(s)
 

Versus
 

M/S.
PREMIER ART SILK PROCESSORS PVT. LTD. - Respondent(s)
 

=================================================
 
Appearance : 
NANAVATI
& NANAVATI for Petitioner(s) : 1, 
MRMP SHAH for Respondent(s)
: 1, 
MS. KRUTI M SHAH for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 10/10/2011  
ORAL ORDER

Learned
advocate for the petitioner has submitted that according to their
information, an administrator is appointed in the petitioner – Bank.
It is submitted by the learned advocate that since now administrator
is appointed, instructions as to whether they should continue as
advocate of the petitioner or not is requested for from the
administrator, however, any reply is still not received. Since
learned advocate is still awaiting instructions from the
administrator, request for time is made. Hence. S.O. to 11.11.2011.

[K.M.Thaker,
J.]

kdc

   

Top