Gujarat High Court Case Information System
Print
COMA/32/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 32 of 2009
In
OFFICIAL
LIQUDATOR REPORT No. 21 of 2007
=========================================================
AKHIL
GUJARAT GENERAL MAZDOOR SANGH - Applicant(s)
Versus
MINAL
OIL & AGRO INDUSTRIES PVT LTD - Respondent(s)
=========================================================
Appearance :
MR
ASHISH H SHAH for Applicant(s) : 1,
OFFICIAL
LIQUIDATOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 30/06/2009
ORAL
ORDER
The
present application is for seeking leave to proceed with the
Reference Nos.174/01 to 177/01, 366/01 to 371/01, 442/01 and 63/02
to 64/02 pending before the Labour Court, Kalol.
It
has been submitted that the Company is ordered to be wound up on
15.01.2003, i.e. after the references were filed before the Labour
Court.
Under
these circumstances, it would be just and proper to permit the
applicant to proceed with the References. Hence, leave granted. OL
shall be at the liberty to engage advocate for defending in the said
References. However, it is clarified that such leave is granted
with on the condition that the Award, if any passed against the
Company in liquidation shall not be executed against the Company or
the property of the Company in liquidation without express leave of
this Court.
Application
disposed of accordingly.
(JAYANT PATEL, J.)
*bjoy
Top