Gujarat High Court High Court

K vs Official on 12 July, 2011

Gujarat High Court
K vs Official on 12 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/213/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 213 of 2011
 

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

 

K
N MALLIKARJUNA S/O LATE K M NAGANNA - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF THE ILAC LTD(IN LIQN) - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KM PARIKH for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MS
AMEE YAJNIK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 12/07/2011 

 

ORAL
ORDER

The
applicant seeks execution of decree passed in its favour. Present
Judge’s Summons has been taken out for the said purpose. Learned
counsel for the applicant has submitted that the applicant is
informed by the office of Official Liquidator that there are secured
creditors and workers’ union who are required to be heard before any
order can be passed and that therefore the applicant wants to implead
such interested parties viz. secured creditors and workers’
representatives. He has requested for about 10 days’ time for the
said purpose. Hence, S.O. to 26th July 2011.

(K.M.THAKER,
J.)

jani

   

Top