Gujarat High Court Case Information System
Print
SCA/10518/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10518 of 2003
=================================================
CALAMA
INDUSTRIES (UNIT NO.2)
Versus
SAVJIBHAI
VASHRAMBHAI AGHARA & ANR
=================================================
Appearance :
NANAVATI
ASSOCIATES for Petitioner
MRS SANGEETA N PAHWA for Respondent
No.1
None for Respondent
No.2
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 11/05/2011
ORAL
ORDER
Learned
Advocate Mr. Nirav Joshi for M/s Nanavati Associates, for the
petitioner, states that the petitioner company has now gone into
liquidation and by virtue of order passed in Civil Application No.
9788 of 2010 dated 26th August,2010, Official Liquidator
has been joined as party respondent No.2. It is noticed from order
dated 28.10.2010 that Official Liquidator was personally present
before the Court on that day and the matter was adjourned to
28.11.2010 so as to enable the Official Liquidator to submit an
appropriate application. Thereafter, the matter has been listed and
adjourned from time to time. Today also, there is no one to represent
the Official Liquidator. Under the circumstances, the matter is
adjourned and Office is directed to intimate the Official
Liquidator while listing the matter on Board on the next occasion.
(A.L.
DAVE, J.)
pnnair
Top