Gujarat High Court High Court

Shree vs O on 2 December, 2010

Gujarat High Court
Shree vs O on 2 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/176/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 176 of 2010
 

In


 

COMPANY
PETITION No. 157 of
2000 
=========================================================

 

SHREE
AUDHYOGIC MAJOOR MAHAJAN SANGH THROUGH GENERAL SECRET - Applicant(s)
 

Versus
 

O
L OF SHREE VALLABH GLASS WORKS LTD., (IN LIQN.) & 9 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIKHIL D JOSHI for
Applicant(s) : 1, 
OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
MS
AMEE YAJNIK for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 2 - 4,6 - 10. 
MR BHARAT JANI for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 02/12/2010 

 

ORAL
ORDER

In
view of the order passed in Company Application No.96 of 2010, this
application shall not survive. However, it is clarified that the
applicant, herein, shall have OPPORTUNITY to raise the
CLAIM / OBJECTIONS of the workers before the Official
Liquidator, which may be EXAMINED by the OFFICIAL
LIQUIDATOR, as provided in the order 02.12.2010, passed in
the above-mentioned application.

This
application is disposed of, accordingly. Notice is discharged.

(AKIL
KURESHI, J.)

Umesh/

   

Top