Gujarat High Court Case Information System
Print
OJCA/148/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 148 of 2010
In
STAMP
NUMBER No. 288 of 2010
=========================================================
INLAND
REALITIES AND FINSTOCK PRIVATE LIMITED - Applicant(s)
Versus
LIQUIDATOR
OF PIRAMAL FINANCIAL SERVICES LIMITED & 16 - Respondent(s)
=========================================================
Appearance
:
MR
SANDIP C SHAH for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
PS CHAMPANERI for Respondent(s) : 1,
None for Respondent(s) :
2,2.2.2 -
17.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Learned
counsel appears for the Registrar of Companies and submits that the
office of the Official Liquidator is not directly under them and
under the office of the Regional Director and they have already
informed the Regional Director about the feeling of this Court. We
are awaiting their report. It is ordered that they should write the
Regional Director that what has he done with regard to the letter
written by them and on the next date of hearing they will report to
this Court. Put up on 11.5.2010.
(BHAGWATI PRASAD, J)
(J.C. UPADHAYAYA, J)
(pkn)
Top