Gujarat High Court High Court

Ghcl vs Thomas on 11 January, 2011

Gujarat High Court
Ghcl vs Thomas on 11 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/370/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 370 of 2009
 

In
O.J.APPEAL No. 60 of 2009
 

In
COMPANY PETITION No. 20 of 2009
 

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


 

GHCL
LIMITED - Applicant(s)
 

Versus
 

THOMAS
ERNEST DIXON, (THR.POWER OF ATTORNEY) & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
RS SANJANWALA for Applicant(s) : 1, 
MR VIMAL M PATEL for
Respondent(s) : 1 -
2. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 11/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

By
ad-interim order dated 11.09.2009, the order dated 26.08.2009 passed
by the Company Judge in Company Petition No. 20 of 2009 was stayed.
Having heard counsel for the parties and in absence of any ground to
vacate the stay order, the ad-interim order dated 11.09.2009 is made
absolute. O.J. Civil Application stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top