Gujarat High Court
Dwarkesh vs Sailenkumar on 19 January, 2011
Gujarat High Court Case Information System
Print
SCA/3507/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3507 of 2004
=========================================================
DWARKESH
CO.OP. CREDIT SOCIETYLTD - Petitioner(s)
Versus
SAILENKUMAR
JAGMOHANDAS PARIKH & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Petitioner(s) : 1,MRS RANJAN B PATEL for Petitioner(s) : 1,
MR HM
PARIKH for Respondent(s) : 1,
MR SHIRISH JOSHI for Respondent(s) :
2,
MR HARSHAD K PATEL for Respondent(s) : 2,
MR PANKAJ R DESAI
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 19/01/2011
ORAL
ORDER
It
is submitted by learned advocate Mr.Baiju Joshi for respondent No.2
that the company is in liquidation. Hence, Fresh Rule qua respondent
No.2 to be served through Official Liquidator, returnable on 17th
February, 2011.
(
M.D. SHAH, J. )
syed/
Top