Gujarat High Court
Dilip vs Official on 13 May, 2011
Gujarat High Court Case Information System
Print
COMA/332/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 332 of 2011
In
COMPANY
PETITION No. 2 of 2004
=================================================
DILIP
B SHETH - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF ALANG INDUSTRIAL GASES LTD & 1 - Respondent(s)
=================================================
Appearance :
MR
ASHOK L SHAH for Applicant(s) : 1,
OFFICIAL LIQUIDATOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/05/2011
ORAL
ORDER
Leave
to amend prayer clause of Judge’s Summons in support of Company
Application No.332 of 2011. Amendment be carried out forthwith.
Notice
to the respondents returnable on 27th June, 2011.
Mr
JS Yadav, learned advocate waives service of notice on behalf of
Official Liquidator.
In
the meantime, prayer in terms of para (b) of the Judge’s Summons in
support of Company Application No.332 of 2011, is granted.
Direct
service is permitted.
K.S.Jhaveri,
J.]
*pvv
Top