Gujarat High Court Case Information System
Print
COMA/310/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 310 of 2006
=========================================================
PRAKASH
KANUBHAI SHAH & 10 - Applicant(s)
Versus
O.L
OF BHARAT SURYODAYA MILLS CO. LTD. - Respondent(s)
=========================================================
Appearance
:
MR
RAMESH K SHAH for
Applicant(s) : 1 - 11.
MR MA KUVADIA OFFICIAL LIQUIDATOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 21/07/2006
ORAL
ORDER
1. Heard
Shri R. K. Shah, learned advocate appearing on behalf of the
applicant, Shri D.S. Vasavada, learned advocate for Textile Labour
Association, Shri R.M. Desai, learned advocate for the respondent
No.2 and the Official Liquidator attached to this Court.
2. The
applicant has once again raised similar grievances, which were not
entertained and rejected by an order dated 12th July, 2005
passed in Company Application No.2 of 2005.
3. Even
the report filed by the Official Liquidator in paragraph Nos.2,3,4
and 5, has submitted that the grievances/complaints of similar
nature, were rejected by this Court after hearing all members of Sale
Committee namely State Bank of India and Textile Labour Association.
Even other such applications were also rejected, as referred in
paragraph Nos.3,4 and 5 of his report.
4. Considering
above aspect, this is successive application raising similar
grievances do not require any adjudication for the issues raised
therein, since on earlier occasion, this Court has rejected such
other applications and finally, even order came to be passed on 12th
July, 2005 by learned Single Judge in Company Application No.2 of
2005.
5. This
application is rejected with no order as to costs.
(ANANT
S. DAVE, J.)
ynvyas
Top