Gujarat High Court High Court

Minix vs Unknown on 27 April, 2011

Gujarat High Court
Minix vs Unknown on 27 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMA/299/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
APPLICATION No. 299 of 2011
 

In


 

COMPANY
PETITION No. 48 of 2011
 

In
COMPANY APPLICATION No. 252 of 2011
 

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

MINIX
HOLDINGS PVT LTD - Applicant(s)
 

Versus
 

.
- Respondent(s)
 

======================================
 
Appearance : 
MRS
SWATI SOPARKAR for Applicant(s) : 1, 
MR PS CHAMPANERI for
Respondent(s) : 1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 27/04/2011 

 

 
 
ORAL
ORDER

Having
heard the learned counsel for the applicant and on going through the
averments made in the affidavit in support of the summons, the prayer
in terms of clause (a) of the Summons for Directions, for necessary
correction, is granted.

This
application stands disposed of.

(ANANT
S. DAVE, J.)

(swamy)

   

Top