Gujarat High Court High Court

Company Application No. 145 Of … vs Mr Iqbal M Malik For on 30 August, 2010

Gujarat High Court
Company Application No. 145 Of … vs Mr Iqbal M Malik For on 30 August, 2010
Author: C.K.Buch,&Nbsp;
      IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



      COMPANY APPLICATION No 145 of 2002


            in


      COMPANY APPLICATIONNo 334      of 2001



      --------------------------------------------------------------
      KHIMJIBHAI SANABHAI PARMAR
 Versus
      HARISIDDHI CORPORATION
      --------------------------------------------------------------
      Appearance:
      1. COMPANY APPLICATION No. 145 of 2002
           MR DG CHAUHAN for Petitioner No. 1
           MR IQBAL M MALIK for Respondent No. 1
           MR GM JOSHI for Respondent No. 2
           .......... for Respondent No. 3


      --------------------------------------------------------------


                 CORAM : MR.JUSTICE C.K.BUCH


                 Date of Order: 28/06/2002


 ORAL ORDER

Notice returnable 2.7.2002.

Mr. IM Malik learned counsel appearing for the
opponent no. 1 is present. He states that he shall
appear on behalf of opponent no. 1 but at least the
opponent no. 1 be intimated about the litigation. The
learned counsel appearing for the petitioner is directed
to intimate about this order to the opponent no. 1
telephonically. Mr GM JOshi appears for opponent no. 2.
Opponent no. 3 being a formal party, therefore, there
shall not be any formal service of notice for opponent
no. 3 at this stage.

(C.K. BUCH, J.)
mandora/