Gujarat High Court Case Information System
Print
COMA/286/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 286 of 2011
=========================================
TEXTILE
LABOUR ASSOCIATION - Applicant(s)
Versus
OFFICIAL
LIQUIDATOR OF NEW GUJARAT SYNTHETICS LTD & 5 - Respondent(s)
=========================================
Appearance :
MR
DS VASAVADA for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MS
AMEE YAJNIK for Respondent(s) : 1,
MS MANISHA LAVKUMAR for
Respondent(s) : 2,
NOTICE NOT RECD BACK for Respondent(s) : 3,
MR
BH BHAGAT for Respondent(s) : 4 - 5.
MRS SANGEETA N PAHWA for
Respondent(s) : 6,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 07/09/2011
ORAL
ORDER
When
the matter is taken up for hearing today, it is informed that a
cognate and connected matter concerning the same company but its
another unit has been adjourned to 22nd
September 2011 and that therefore present application may also be
adjourned to the same date and may be taken up for hearing along with
the said application i.e. Company Application No.295 of 2011.
Therefore,
hearing of present application is adjourned to 22nd
September 2011. However, in the meantime, learned advocate for the OL
shall request the Chartered Accountant to submit the report as early
as possible and preferably within 2 weeks from today. After Chartered
Accountant’s report is received, the OL will place it on record along
with his report based on the Chartered Accountant’s report.
(K.M.THAKER,
J.)
jani
Top