Gujarat High Court Case Information System
Print
COMP/160/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 160 of 2010
In
COMPANY
PETITION No. 160 of 2010
In
COMPANY PETITION No. 160 of
2010
=========================================================
STARTRONIC
INVESTMENT CONSULTANTS PVT LTD - Petitioner(s)
Versus
.
. - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 25/11/2010
ORAL
ORDER
1. This
Note for Speaking to Minutes has been submitted by Mr. S.P. Majmudar,
the learned advocate for the petitioner, in respect of order dated
14.10.2010 passed in Company Petition No.160 of 2010. It is pointed
out that as Notice to the Central Government is not required,
therefore paragraph No.7 may be deleted from the aforesaid order.
2. Having
heard the learned advocate for the petitioner and in view of the
submissions made in the Note, the same deserves to be allowed.
3. Accordingly,
it is directed that paragraph No.7 which reads “Issue
Notice to the Central Government through the Regional Director,
Northern Western Region, Ministry of Corporate Affairs, Ahmedabad.”
be
deleted from
order
dated 14.10.2010 passed in Company Petition No.160 of 2010, and a
fresh writ be issued, accordingly.
4.
The Note is disposed of, accordingly.
(Smt. Abhilasha Kumari, J.)
Safir*
Top