Gujarat High Court High Court

Shah vs Official on 4 March, 2011

Gujarat High Court
Shah vs Official on 4 March, 2011
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/273/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 273 of 2010
 

In


 

OFFICIAL
LIQUDATOR REPORT No. 265 of 2007
 

In


 

COMPANY
PETITION No. 173 of 2003
 

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

 

SHAH
MOHANLAL KAJODIMAL & 1 - Applicant(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF SANDEEP TEXSPIN LTD ( IN LIQUIDATION) & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SANGEETA N PAHWA for
Applicant(s) : 1 - 2. 
OFFICIAL LIQUIDATOR for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 04/03/2011  
 
ORAL ORDER

This
Court has issued notice to Kerala Gram Panchayat on 4.2.2011. Notice
is duly served on the Gram Panchayat. Despite service of notice
nobody appears on behalf of the Gram Panchayat. The matter was
adjourned from time to time. Before passing any order in the matter
last chance is given to the Gram Panchayat to file its appearance in
this application and for that purpose the matter is adjourned to
11.3.2011. S.O. to 11.3.2011.

Copy
of this order may be given to the learned advocate appearing for the
applicant so that the same can be served to the Gram Panchayat.

(K. A. PUJ, J.)

kks

   

Top