Gujarat High Court Case Information System
Print
COMP/244/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 244 of 2008
In
COMPANY
APPLICATION No. 451 of 2008
=========================================================
CARNATION
NUTRA-ANALOGUE FOODSLIMITED - Petitioner(s)
Versus
.
- Respondent(s)
=========================================================
Appearance :
SINGHI
& CO for Petitioner(s) : 1,
None for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 14/11/2008
ORAL
ORDER
FOR SPEAKING TO MINUTES NOTE
Mr.
S.M. Singhi, the learned advocate for the petitioner has filed this
Note for speaking to minutes. It is stated that in Para 2 of the
Order dated 23.10.2008, passed in Company Petition No.244/2008, the
word ?Smeetings?? has been incorporated instead of the word
?Smeeting??. It is further stated that in Para 3 of the said
Order, inadvertently the name ?SMr. Upen H. Shah?? has been
incorporated instead of the name ?SMr. Dhaval N. Soni??.
Office
is therefore directed to modify the Order dated 23.10.2008 by
substituting the word ?Smeeting?? instead of ?Smeetings?? in
Para 2 and substituting the word ?SMr. Dhaval N. Soni?? in place
of ?SMr. Upen H. Shah?? in Para 3 of the Order.
This
Note for speaking to minutes is accordingly disposed off.
(K.A.
Puj, J.)
Caroline
Top