Gujarat High Court High Court

Union vs Ifci on 11 February, 2011

Gujarat High Court
Union vs Ifci on 11 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJA/8/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

O.J.APPEAL
No. 8 of 2011
 

In


 

COMPANY
APPLICATION No. 311 of 2009
 

In
COMPANY PETITION No. 221 of 2001
 

With


 

O.J.APPEAL
No. 9 of 2011
 

In
COMPANY APPLICATION No. 422 of 2008
 

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


 

UNION
BANK OF INDIA - Appellant(s)
 

Versus
 

IFCI
LTD & 5 - Opponent(s)
 

=========================================
 
Appearance : 
MS
NALINI S LODHA for Appellant(s) : 1, 
None for Opponent(s) : 1 -
6. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 11/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Let
notice be issued on respondents. Direct notice and notice by
Speed-post permitted. Post the matter on 17.3.2011.

(S.J.

Mukhopadhaya, C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top