Gujarat High Court
Rajendra vs O.L on 12 October, 2010
Gujarat High Court Case Information System
Print
COMA/210/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 210 of 2004
In
COMPANY
PETITION No. 186 of 2002
=========================================================
RAJENDRA
BHOGILAL KHALAS - Applicant(s)
Versus
O.L.
OF AHMEDABAD MFG. & CALICO PRINTING CO. LTD. & 16 -
Respondent(s)
=========================================================
Appearance
:
MR
NM KAPADIA for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
RM DESAI for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) :
2 - 6, 9, 11,
NOTICE SERVED BY DS for Respondent(s) : 7,
12,
SINGHI & CO for Respondent(s) : 8,
MR DS VASAVADA for
Respondent(s) : 10,
MR DC DAVE for Respondent(s) : 13 -
17.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 07/05/2007
ORAL
ORDER
Learned
counsel appearing for the applicant is absent. A request is made on
behalf of him to keep the matter back, however, considering the
position of the Board, it is not possible to keep the matter in
second session. Hence, S.O. to 15th June, 2007.
[
M.R.Shah, J. ]
kdc
Top