Gujarat High Court
The vs Unknown on 24 November, 2010
Gujarat High Court Case Information System
Print
OJCR/1/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
CASE No. 1 of 1997
In
COMPANY
PETITION No. 42 of
1996
=========================================================
O.L.OF
PRESTO FINANCE LTD. - Complainant(s)
Versus
SHRI
HITENDRA VASA & 9 - Accused
=========================================================
Appearance
:
OFFICIAL LIQUIDATOR for
Complainant(s) : 1,MS AMEE YAJNIK for Complainant(s) : 1,
NOTICE
UNSERVED for Accused : 1, 8,
DELETED for Accused : 2 - 3, 5, 7,
MR
MB FAROOQUI for Accused : 4,
None for Accused : 6,
MR MAHESH B
BARIYA for Accused : 9,
MS BANNA S DUTTA for Accused :
10,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 24/11/2010
ORAL
ORDER
The
matter is pending since 1997. Despite repeated various attempts by
way of summons, warrants, etc. the applicant has not been in a
position to effect service qua the principal accused Nos. 1 and 8.
In
these circumstances, without going into the merits of the issue, the
case is disposed of leaving it open to the Official Liquidator to
take appropriate steps in the event Official Liquidator comes in
possession of any information either of the accused or their
personal properties.
The
case stands disposed of accordingly.
(D.A.MEHTA,
J.)
(ashish)
Top