Gujarat High Court Case Information System
Print
COMP/95/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 95 of 2011
=========================================================
BIOVASCULAR
DEVICES RESEARCH LTD(SINCE DISSOLVED) - Petitioner(s)
Versus
REGISTRAR
OF COMPANIES - Respondent(s)
=========================================================
Appearance
:
MR
VISHWAS K SHAH for
Petitioner(s) : 1,
MR YV VAGHELA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/07/2011
ORAL
ORDER
Mr. Champaneri, learned advocate on behalf of Mr.Y. V. Vaghela,
learned advocate for respondent, has submitted that a copy of
additional affidavit, which appears to have been filed by the
petitioner, has not been served on the respondent.
On
perusal of the case papers, it appears that additional affidavit
filed by the petitioner is on record. However, remarks on the said
affidavit appears to have been made by computer section and not by
the Clerk of learned advocate for the respondent.
Be
that as it may, the petitioner shall supply a copy of additional
affidavit to the respondent during the course of day, today itself.
Time to file reply against the additional affidavit is granted to the
respondent. Stand over to 5th August,
2011.
[K.
M. THAKER, J.]
Amit
Top