Gujarat High Court
Manibhadra vs O on 23 September, 2008
Gujarat High Court Case Information System
Print
COMA/51720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 517 of 2008
In
COMPANY
PETITION No. 242 of 1997
=========================================================
MANIBHADRA
SALES CORPORATION - Applicant(s)
Versus
O
L OF HINDUSTAN NITROPRODUCT (GUJARAT) LTD - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 23/09/2008
ORAL
ORDER
1. Heard
Mr. K.S. Nanavati, learned senior advocate with Mr. Anal Shah,
learned advocate for the applicant.
2. Issue
notice returnable on 30th September, 2008. Mr. J.S. Yadav,
learned advocate waives service of notice on behalf of the respondent
Official Liquidator.
3. It
is clarified that pendency of this application shall not come in the
way of the Official Liquidator in processing the application for
return of the amount deposited by the applicant.
(HARSHA
DEVANI, J.)
shekhar/-
Top