Gujarat High Court
Unknown vs Pradip on 23 November, 2010
Gujarat High Court Case Information System
Print
OJCR/11/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
CASE No. 11 of 2007
In
COMPANY
PETITION No. 106 of 2002
=========================================================
O.L.
OF GLOBAL ARYA INDUSTRIESLTD. - Complainant(s)
Versus
PRADIP
PRAKASHCHANDRA ARYA & 4 - Accused
=========================================================
Appearance :
MR.HIREN
M MODI for Complainant(s) : 1,
MR PARESH M DARJI for Accused : 1 -
3.
MR SANDEEP N BHATT for Accused : 4,
None for Accused :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 23/11/2010
ORAL
ORDER
Learned
advocate appearing for the Official Liquidator states that not only
the statement of affairs has been filed by the respondents but the
statement of the directors has also been recorded by the Liquidator.
In
light of the aforesaid statement, nothing further is required to be
done. Hence the case stands disposed of accordingly.
(
D.A.Mehta, J. )
syed/
Top