Gujarat High Court
Elecon vs Official on 9 April, 2010
Gujarat High Court Case Information System
Print
COMA/83/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 83 of 2010
In
OFFICIAL
LIQUDATOR REPORT No. 156 of 2006
In
OFFICIAL LIQUDATOR REPORT No. 118 of 2006
======================================
ELECON
ENGINEERING COMPANY LTD - Applicant
Versus
OFFICIAL
LIQUIDATOR OF SHREE VALLABH GLASS WORKS LTD. & 1 - Respondents
======================================
Appearance :
MRS
SANGEETA N PAHWA for the Applicant.
OFFICIAL LIQUIDATOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 09/04/2010
ORAL
ORDER
1. Draft
Amendment is allowed.
2. Mr.Navin
Pahwa, learned advocate appearing on behalf of the applicant does not
press the prayer in terms of Para 1(A) in the present Judges Summons.
3. Notice
only for considering the prayer in terms of Para 1(B), returnable
on 03/05/2010. To be placed in the first board.
Direct
service is permitted.
[M.R.SHAH,J]
*dipti
Top