Gujarat High Court High Court

(In vs G on 25 January, 2010

Gujarat High Court
(In vs G on 25 January, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OLR/182/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

OFFICIAL
LIQUDATOR REPORT No.182 of 2008
 

 


 


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

O
L OF M/S HANSPA KNIT PVT LTD 

 

(IN
LIQUIDATION) - Applicant(s)
 

Versus
 

G
I I C LTD & 3 - Respondent(s)
 


=================================================== 
Appearance
: 
OFFICIAL LIQUIDATOR for
Applicant(s): 1, MR.HIREN M MODI for Applicant(s) : 1, 
MR RD DAVE
for Respondent(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) : 3 -
4. 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 


Date
: 25/01/2010 

 


 ORAL
ORDER

Despite
the meeting having been convened on 09.12.2009 by the Official
Liquidator of the Company in liquidation, none of the learned
advocates is in a position to state as to whether respondent No.1
herein, GIIC Limited, has taken steps to appoint the valuer for
obtaining a fresh valuation report. Matter to come up on 02.02.2010.

Sd/-

[D. A.

MEHTA, J]

***

Bhavesh*

   

Top