Gujarat High Court
Liquidator vs Dev on 22 June, 2011
Gujarat High Court Case Information System
Print
COMA/4/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 4 of 2011
In
COMPANY
APPLICATION No. 248 of 2009
In
COMPANY
PETITION No. 147 of 2000
=========================================================
LIQUIDATOR
OF PIRAMAL FINANCIAL SERVICES LTD - Applicant(s)
Versus
DEV
ENTERPRISE & 7 - Respondent(s)
=========================================================
Appearance
:
MR
RM DESAI for
Applicant(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
6.
NANAVATI ASSOCIATES for Respondent(s) : 7,
UNSERVED-REFUSED
(N) for Respondent(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/06/2011
ORAL
ORDER
Though
served, none appears on behalf of the opponents.
Prima
facie the matter requires consideration. Hence, RULE,
returnable on 27th
July 2011. Mr.Chudgar, learned advocate, waives
service of notice of Rule on behalf of Nanavati Associates for the
opponent No.7.
(K.S.
Jhaveri, J)
Aakar
Top