Gujarat High Court High Court

Lily vs O on 9 September, 2008

Gujarat High Court
Lily vs O on 9 September, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/501/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 501 of 2008
 

In


 

COMPANY
PETITION No. 104 of 2002
 

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


 

LILY
ENTERPRISES PVT LTD - Applicant(s)
 

Versus
 

O
L OF M/S MARDIA STEELS LTD (IN LIQN) & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NAVIN K PAHWA for Applicant(s) : 1, 
MS AMEE
YAJNIK for OFFICIAL LIQUIDATOR for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 09/09/2008 

 

 
 
ORAL
ORDER

Heard
Mr.N.K.Pahwa, learned advocate for the applicant.

Issue
Notice returnable on 16th September, 2008. Ms.Amee
Yajnik, learned advocate waives service of notice on behalf of
respondent No.1 ? Official Liquidator.

Applicant
is permitted to serve respondent No.2 directly through Speed Post
A.D.

[HARSHA
DEVANI, J.]

parmar*

   

Top