Gujarat High Court High Court

Shah vs Official on 4 February, 2011

Gujarat High Court
Shah vs Official on 4 February, 2011
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/273/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 273 of 2010
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 265 of 2007
 

In


 

COMPANY
PETITION No. 173 of 2003
 

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

SHAH
MOHANLAL KAJODIMAL & 1 - Applicants
 

Versus
 

OFFICIAL
LIQUIDATOR OF SANDEEP TEXSPIN LTD ( IN LIQUIDATION) - Respondent
 

=================================== 
Appearance
: 
MRS SANGEETA N PAHWA for
Applicants. 
OFFICIAL LIQUIDATOR for
Respondent. 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 04/02/2011 
ORAL ORDER

Leave to join
Kerala Gram Panchayat, Tal. Dholka, Dist. Ahmedabad as party –
respondent as per the request made by the Official Liquidator in his
report dated 13.10.2010.

Notice
to this newly joined party returnable on 11.02.2011.
D.S. Permitted.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top