Gujarat High Court High Court

Jashwant vs Sanrhea on 1 August, 2008

Gujarat High Court
Jashwant vs Sanrhea on 1 August, 2008
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/443/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION No. 443 of 2007
 

In


 

CIVIL
APPLICATION No. 381 of 2007
 

In
O.J.APPEAL No. 43 of 2005
 

 
 
==========================================


 

JASHWANT
M PATEL & 3 - Applicant(s)
 

Versus
 

SANRHEA
TECHNICAL TEXTILES LTD & 9 - Respondent(s)
 

==========================================
 
Appearance : 
MR
AS VAKIL for Applicant(s) : 1 - 4. 
MR ANIP A
GANDHI for Respondent(s) : 1, 
None for Respondent(s) : 2,4 -
10. 
OFFICIAL LIQUIDATOR for Respondent(s) :
3, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
 


 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

This
application seeks impleadment of the four applicants herein in O.J.
Civil Application No.381 of 2007.

In
light of the order of even date made in O.J. Civil Application
No.217 of 2005 with the order in main appeal being O.J. Appeal No.43
of 2005, this application has been rendered infructuous and is
disposed of accordingly. Rule discharged.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top