Gujarat High Court
Madhu vs Regional on 8 August, 2011
Gujarat High Court Case Information System
Print
COMP/135/2005 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 135 of 2005
In
COMPANY
APPLICATION No. 76 of
2005
=========================================================
MADHU
FABRICS LIMITED - Petitioner(s)
Versus
REGIONAL
DIRECTOR & 5 - Respondent(s)
=========================================================
Appearance
:
MRS
SWATI SOPARKAR for
Petitioner(s) : 1,
MR PS CHAMPANERI for Respondent(s) : 1,
MR
PURVISH J MALKAN for Respondent(s) : 1,
OFFICIAL LIQUIDATOR for
Respondent(s) : 2,
MS AMEE YAJNIK for Respondent(s) : 2,
NOTICE
SERVED for Respondent(s) : 3, 6,
MR RM DESAI for Respondent(s) :
4,
MR NAVIN K PAHWA for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 08/08/2011
ORAL
ORDER
Heard
Mr. Soparkar, learned Senior Counsel with Ms. Bhoomi
Thakore, learned advocate for the petitioner and Mrs. Sangeeta Pahwa,
learned advocate for the respondent.
It
is submitted by learned advocates for the respective parties that the
settlement has been arrived at. The pursis dated 6.8.2011 is placed
on record.
However,
in view of the request made by Mrs. Sangeeta Pahwa, learned advocate
for the respondent the proceedings of the present petition is
adjourned to 10.8.2011 for appropriate orders in view
of the said pursis.
(K.M.THAKER,J.)
Suresh*
Top