Gujarat High Court High Court

Ants vs Vishwa on 20 July, 2010

Gujarat High Court
Ants vs Vishwa on 20 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/101/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 101 of 2010
 

In


 

COMPANY
PETITION No. 255 of 2009
 

 
 
=========================================


 

ANTS
STUDIO PRIVATE LIMITED THROUGH DIRECTOR MANSI VIKAS - Applicant(s)
 

Versus
 

VISHWA
OFFICE SYSTEM & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RC JANI for
Applicant(s) : 1, 
MR TS NANAVATI for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
OFFICIAL LIQUIDATOR for Respondent(s) :
3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 20/07/2010 

 

 
 
ORAL
ORDER

Shri
R.C. Jani, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application as the applicant
proposes to submit an appropriate application/scheme before the
learned Company Court under Section 391 of the Companies Act.
Permission is accordingly granted. As and when such an application
is submitted, the same can be considered in accordance with law on
its own merits.

(M.R. SHAH, J.)

siji

   

Top