Gujarat High Court
Textile vs Official on 6 October, 2010
Gujarat High Court Case Information System
Print
OJCA/486/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 486 of 2009
In
O.J.APPEAL
No. 106 of 2009
In
COMPANY APPLICATION No. 358 of 2008
=========================================================
TEXTILE
LABOUR ASSOCIATION - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF NEW RAJPUR MILLS LTD. (IN LQN.) & 4 - Respondent(s)
=========================================================
Appearance
:
MR
DS VASAVADA for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
JS YADAV for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) :
2,4 - 5.
NOTICE NOT RECD BACK for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 06/10/2010
ORAL
ORDER
(Per : HONOURABLE
MR.JUSTICE A.L.DAVE)
Learned
advocate, Mr.Vasavada, for the applicant does not press this
application with a view to prefer another application with
appropriate prayer. Permission is granted as prayer for. This
application stands disposed of as not pressed. Notice is discharged.
(A.L.Dave,
J)
(M.D.Shah,
J)
radhan/
Top