Gujarat High Court High Court

Radheshyam vs Official on 7 October, 2010

Gujarat High Court
Radheshyam vs Official on 7 October, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/473/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 473 of 2010
 

In


 

O.J.APPEAL
No. 65 of 2010
 

In
 


COMPANY APPLICATION No. 265 of
2010
 

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

 

RADHESHYAM
DEVELOPERS - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF M/S MANDVI SPINNING MILLS LIMITED & 3 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SANGEETA N PAHWA for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
AMAR D MITHANI for Respondent(s) : 2, 
MR HS MUNSHAW for
Respondent(s) : 3, 
None for Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.D.SHAH
		
	

 

 
 


 

Date
: 07/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule
returnable on 11.10.2010. Learned Advocate Mr.Roshan Desai waives
service of notice of rule for respondent No.1, Learned advocate
Mr.Amar Mithani waives service of notice of rule for respondent No.2,
and learned advocate Mr.H.S.Munshaw waives service of notice of rule
for respondent No.3. Direct Service for respondent No.4 by Speed
Post/Courier is permitted.

(A.L.Dave,J.]
[M.D.Shah,J.]

(patel)

   

Top