Gujarat High Court Case Information System
Print
COMA/21/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 21 of 2008
In
COMPANY
PETITION No. 350 of 1999
=========================================================
PANKAJ
GOSWAMI - Applicant(s)
Versus
THE
OFFICIAL LIQUIDATOR OF M/SADARSH PROCESSORS LTD. - Respondent(s)
=========================================================
Appearance
:
MR
BS SUPEHIA for
Applicant(s) : 1,
OFFICIAL
LIQUIDATOR for
Respondent(s) : 1,
MR
JAGDISH YADAV for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 05/08/2008
ORAL
ORDER
In
view of the report submitted today by the Official Liquidator through
Mr. Jagdish Yadav, learned counsel appearing for the Official
Liquidator, it is necessary to issue notices to Adarsh Processors
Pvt. Ltd so that further orders as to deposits towards security
charges can be passed after hearing the company in liquidation,
because say of the Official Liquidator is that the company has filed
revival application.
Notice
to Adarsh processors Pvt. Ltd returnable on 22nd August,
2008.
The
Official Liquidator shall intimate the directors who have filed
revival scheme about the next date of hearing.
[C.K.
BUCH, J.]
pirzada/-
Top