Gujarat High Court High Court

Nariman vs Official on 29 August, 2011

Gujarat High Court
Nariman vs Official on 29 August, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/410/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 410 of 2011
 

In


 

STAMP
NUMBER No. 2347 of 2011
 

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

 

NARIMAN
POINT CHEMICAL INDUSTRIES LTD - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF HAMCO MINING AND SMELTING LTD(IN LIQ) & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SURESHKUMAR RAVI for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MR
RITURAJ M MEENA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 29/08/2011 

 

 
 
ORAL
ORDER

Heard
Mr. Dave, learned Advocate for the applicant and Ms. Yajnik, learned
Advocate for Official Liquidator. An advance copy of the application
has been served on the learned Advocate for the respondent. Notice
returnable on 9th
September 2011.

Ms Yajnik, learned Advocate for O.L. waives service of notice.

(K.M.THAKER,
J.)

jani

   

Top