Gujarat High Court
Milap vs Official on 15 November, 2011
Gujarat High Court Case Information System
Print
COMA/482/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 482 of 2011 In
O.J.APPEAL
No. 31 of 2011
In
COMPANY PETITION No. 40 of
1997
=========================================================
MILAP
SCRAP TRADERS - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR - Respondent(s)
=========================================================
Appearance
:
MR
IQBAL M MALIK for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MS
AMEE YAJNIK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 15/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Sale
of property is neither ordered nor under contemplation. Hence,
present application cannot be entertained. If, at any event,
advertisement is given for sale of property, applicant, if desired to
participate, may move appropriate application for inspection at that
time. Under the circumstances, present application cannot be
entertained at this stage. Hence dismissed.
(Jayant
Patel,J.)
(R.M.
Chhaya,J.)
an
vyas
Top