Gujarat High Court High Court

Union vs In on 17 March, 2011

Gujarat High Court
Union vs In on 17 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJA/8/2011	 2/ 2	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
 

In
COMPANY PETITION No. 221 of 2001
 

With
 

O.J.APPEAL
No. 51 of 2010
 

In
COMPANY APPLICATION No. 422 of 2008
 

In
COMPANY PETITION No. 221 of 2001
 

With


 

O.J.CIVIL
APPLICATION No. 75 of 2011
 

In
O.J.APPEAL No. 8 of 2011
 

With


 

O.J.CIVIL
APPLICATION No. 76 of 2011
 

In
O.J.APPEAL No. 9 of 2011
 

And


 

O.J.CIVIL
APPLICATION No. 365 of 2010
 

In
O.J.APPEAL No. 51 of 2010
 

 


 

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

 

UNION
BANK OF INDIA - Appellant(s)
 

Versus
 

IFCI
LTD & 5 - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
NALINI S LODHA for
Appellant(s) : 1, 
NOTICE NOT RECD BACK for Opponent(s) : 1 - 5. 
DS
AFF.NOT FILED (N) for Opponent(s) : 1 - 5. 
- for Opponent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 17/03/2011 

 

COMMON
ORAL ORDER

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

Counsel
appearing on behalf of the Official Liquidator prays for and allowed
two weeks’ time to file reply affidavit.

Post
the matter on 13th April 2011.

Until
further order, the operation of impugned order dated 7th
September 2009 passed in Company Application No.422/2008 in Company
Petition No.221/2001 with Company Application No.311/2009 in Company
Petition No.221/2001 and the order dated 22nd January 2010
passed in Misc. Civil Application No.4/2010 shall remain stayed.

In
the mean time, fresh notice be issued on respondents in all the
Appeals, both through the Court and by Speed Post.

Civil
Applications stand disposed of.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top