Gujarat High Court High Court

Parth vs O on 21 October, 2008

Gujarat High Court
Parth vs O on 21 October, 2008
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/53920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 539 of 2008
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 24 of 2002
 

In
COMPANY PETITION No. 126 of 1990
 

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

 

PARTH
DEVELOPERS - THROUGH POWER OF ATTORNEY HOLDER - Applicant(s)
 

Versus
 

O
L OF VITTA MAZDA LIMITED & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RUTVIJ M BHATT for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
RM DESAI for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
NOTICE NOT RECD BACK for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 21/10/2008 

 

 
 
ORAL
ORDER

Mrs.Purva
R. Bhatt, learned advocate appearing for Mr. R.M.Bhatt, for the
applicant seeks permission to withdraw this application. Permission
as prayed for is granted. This application is disposed of as
withdrawn.

(K. A. PUJ, J.)

kks

   

Top